IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30680 of 2008(B)
1. V.C.BABY, VELLARINGATTU HOUSE,
... Petitioner
Vs
1. THE MALAPPURAM DISTRICT CO-OPERATIVE
... Respondent
2. BRANCH MANAGER, DISTRICT
3. THE AUTHORISED OFFICER UNDER
For Petitioner :SRI.JOBY JOSEPH
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :24/10/2008
O R D E R
K.M. JOSEPH, J.
````````````````````````````````````````````````````
W.P.(C) No. 30680 OF 2008 B
````````````````````````````````````````````````````
Dated this the 24th day of October, 2008
J U D G M E N T
Petitioner seeks time to pay off the amount due.
2. Heard learned counsel for petitioner and learned
counsel appearing on behalf of the respondents.
Writ petition is disposed of directing that the proceedings
against the petitioner will be kept in abeyance on condition that the
petitioner pays a sum of Rs.20,000/- within two weeks from today
and pays the entire balance amount with due interest in five equal
monthly instalments. The first instalment shall be paid on or
before 10.12.2008 and the further instalments shall be paid on or
before the 10th day of the succeeding months. If the petitioner
does not pay Rs.20,000/- or any of the instalments, the petitioner
will loose the benefit of this judgment and it will be open to the
respondents to proceed against the petitioner in accordance with
law.
Sd/-
(K.M.JOSEPH, JUDGE)
aks
// TRUE COPY //
P.A. TO JUDGE