High Court Kerala High Court

Saju. P. Mathew vs Shri.T.M. Tomy on 12 March, 2007

Kerala High Court
Saju. P. Mathew vs Shri.T.M. Tomy on 12 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con Case(C) No. 179 of 2007(S)


1. SAJU. P. MATHEW, S/O.LATE P.I.MATHAI,
                      ...  Petitioner

                        Vs



1. SHRI.T.M. TOMY, S/O.MATHAN,
                       ...       Respondent

                For Petitioner  :SRI.K.JAJU BABU

                For Respondent  :SRI.PAUL K.VARGHESE

The Hon'ble MR. Justice A.K.BASHEER

 Dated :12/03/2007

 O R D E R
                             A.K. BASHEER, J.

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

                        C.C.C.  NO. 179 OF 2007

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


                 Dated this the 12th day of March, 2007


                              J U D G M E N T

Learned counsel for the respondent submits that the

Registration Certificate of the School bus in question has already

been handed over to the petitioner. The permit of the vehicle will

also be handed over, it is submitted.

It is made clear that handing over of the Registration

Certificate and the permit will not confer any right on the

petitioner to claim absolute title over the property in question,

and that it will be subject to the orders that may be passed in the

civil suit and also in any proceeding pending before the statutory

authorities.

In the above circumstances, this Contempt Case Civil is

closed.

A.K. BASHEER, JUDGE

vps

KURIAN JOSEPH, JUDGE

OP NO.

JUDGMENT

21st DECEMBER, 2006