IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 23305 of 2006(Y)
1. VARGHESE, AGED 69,
                      ...  Petitioner
                        Vs
1. THE SUBERBEN CHIT FUNDS LTD.,
                       ...       Respondent
                For Petitioner  :SRI.G.SREEKUMAR (CHELUR)
                For Respondent  :SRI.R.S.KALKURA
The Hon'ble MR. Justice K.P.BALACHANDRAN
 Dated :14/03/2007
 O R D E R
                              K.P.BALACHANDRAN, J.
                   - - - - - - - - -  - - - - - - - - - - - - - - - - - - - - - -
                             W.P.(C)NO.23305 OF 2006
                   - - - - - - - - -  - - - - - - - - - - - - - - - - - - - - - -
                    Dated this the 14th day of March 2007
                                        JUDGMENT
Counsel for the petitioner/4th judgment debtor submits that the
petitioner is prepared to pay off the entire decree debt in four
monthly instalments and it is acceptable to the counsel for the
respondent as well.
In the result, I dispose of this writ petition allowing the
petitioner to make payment of the entire decree debt in four monthly
instalments of Rs.20,000/- beginning with 15th April 2007. The first
three instalments shall be at the rate of Rs.20,000/- per month and
the entire balance shall be paid in the 4th instalment without fail
during July, 2007. In the event of non payment of any instalment on
the due date, the petitioner shall lose the benefit of instalment
payment and the decree holder shall proceed with the execution. The
execution now pending in the court below shall stand stayed till July
2007 or till any event happens which entitles the decree holder to
proceed with the execution, whichever is earlier.
K.P.BALACHANDRAN, JUDGE
jes