Kerala High Court
Thankachan Thomas vs State Of Kerala on 18 December, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37473 of 2008(J)
1. THANKACHAN THOMAS, S/O.THOMAS, AGED 46
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE TAHSILDAR, THODUPUZHA TALUK,
3. THE VILLAGE OFFICER, KARIMKUNNAM
4. THE WELFARE FUND INSPECTOR,
For Petitioner :SRI.R.DIVAKARAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :18/12/2008
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - -
WP.(C) No.37473 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 18th day of December, 2008
JUDGMENT
Heard learned counsel for the petitioner, learned counsel for the
Board and the learned Government Pleader.
2. Petitioner seeks permission to pay the amount in
instalments.
The writ petition is disposed of permitting the petitioner to pay
the amount in six equal monthly instalments, the first of which shall be
payable on or before 1.1.2009 and the further instalments on or before the
first working day of the succeeding months. If the petitioner does not pay
any single instalment, the petitioner will lose the benefit of this judgment
and it is open to the respondents to proceed against the petitioner in
accordance with law.
(K.M. JOSEPH, JUDGE)
sb