High Court Kerala High Court

V.Kunhi Krishnan vs Nileshwar Block Co-Op. Housing … on 24 January, 2007

Kerala High Court
V.Kunhi Krishnan vs Nileshwar Block Co-Op. Housing … on 24 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 34251 of 2006(C)


1. V.KUNHI KRISHNAN,
                      ...  Petitioner

                        Vs



1. NILESHWAR BLOCK CO-OP. HOUSING SOCIETY,
                       ...       Respondent

                For Petitioner  :SRI.T.MADHU

                For Respondent  :SRI.GRASHIOUS KURIAKOSE

The Hon'ble MR. Justice J.M.JAMES

 Dated :24/01/2007

 O R D E R
                                 J.M.JAMES, J.

                           - - - - - - - - - - - - - - - - - - - -

                      W.P.(C) No.  34251  of   2006 (C)

                          -  - - - -  - - - - - - - - - - - - - - -

                   Dated this the 24th day of January, 2007


                                J U D G M E N T

It is conceded by the counsel for the respondent that

the representation, praying for an one time settlement, for the

payment of the amount due to the respondent, is pending with it.

2. In the above circumstances, I direct the

respondent to hear the writ petitioner, and dispose of the above

representation, on merit, as per Circular No.59/2006, dated

30/11/2006, extending all the benefits and facilities of the one

time settlement scheme. This shall be done within two weeks

from the date of production of a copy of this judgment.

3. Till the orders are passed as directed above in

the representation, extending the one time settlement facilities,

no coercive steps shall be initiated against the writ petitioner.

This writ petition is closed as above.

(J.M.JAMES)

Judge

ms