IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16 of 2006(B)
1. K.J. GEORGE, AGED 36,
... Petitioner
Vs
1. THE KERALA FINANCIAL CORPORATION,
... Respondent
2. THE CHIEF MANAGER,
3. THE DEPUTY TAHSILDAR,
For Petitioner :SRI.K.M.JAMALUDHEEN
For Respondent :SRI.T.V.GEORGE, SC, KFC
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :24/09/2008
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.16 of 2006
----------------------------------------------
Dated 24th September, 2008.
J U D G M E N T
The surviving grievance is on prayer No.2, which reads
as follows :-
” Issue a writ of mandamus or any other writ, order or
direction directing the respondents 1 and 2 to return the amount
already collected towards RR collection charges to the petitioner or
adjust the same towards balance payment in OTS.”
It is submitted that the issue is covered in favour of the petitioner
by two decisions of this court, (1) in Bhaskaran v. Sub
Registrar (2005(3) KLT 150) and (2) in W.P.(C) No.19091/07.
Petitioner may approach the first respondent, producing copies
of the judgments referred to above, in which case, appropriate
action in the light of the said judgments will be taken, within
another three months, with notice to the petitioner.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
W.P.(C) No.16 of 2006
———————————————-
J U D G M E N T
Dated 24th September, 2008.