IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35382 of 2008(K)
1. C. RAJASEKHARAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE SECRETARY,
For Petitioner :SRI.S.M.PREM
For Respondent :SRI.K.A.JALEEL, SC., TRIDA
The Hon'ble MR. Justice V.GIRI
Dated :01/12/2008
O R D E R
V.GIRI, J
-------------------
W.P.(C).35382/2008
--------------------
Dated this the 1st day of December, 2008
JUDGMENT
Petitioner had availed a loan of Rs.12,630/- from
the second respondent and the same was re-paid in
168 equal monthly installments. Petitioner is
aggrieved by the delay on the part of the second
respondent in returning title deeds, though the
amount has been paid. Exts.P4 and P5 applications are
pending in this regard before the second respondent.
2. I heard learned counsel for the petitioner and
learned Standing Counsel appearing for the second
respondent, Mr.Jaleel. Mr.Jaleel submits that action
will be taken on Exts.P4 and P5 without delay.
Submission is recorded.
3. Accordingly, writ petition is disposed of directing
the second respondent to look into Exts.P4 and P5. If
the amounts due have been paid, necessary action
shall be taken to return the documents to the
W.P.(C).35382/2008
2
petitioner within one month from the date of receipt of a
copy of this judgment. Second respondent shall also
consider the question of waiver of interest while taking a
decision on Exts.P4 and P5.
V.GIRI,
Judge
mrcs