IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 22167 of 2005(L)
1. M/S. NERO ESTATES AND PROPERTIES,
... Petitioner
Vs
1. THE MANAGING DIRECTOR,
... Respondent
2. KERALA FINANCIAL CORPORATION,
For Petitioner :SRI.A.T.ANILKUMAR
For Respondent :SRI.M.M.SAYED MUHAMMED, SC, KFC
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :25/07/2007
O R D E R
KURIAN JOSEPH , J
==================================
W.P.(C) NO. 22167 OF 2005
==================================
Dated this the 25th day of July, 2007.
JUDGMENT
The writ petition is filed mainly with the following prayer:
i. Issue a writ of mandamus or any other appropriate writ
order or direction thereby direct the respondents to
reimburse the amount which was collected without
extending one time settlement benefit, from the petitioner.
2. It is for the petitioner to approach the 1st respondent in
which case the matter will be duly considered by the 1st respondent
with notice to the petitioner and appropriate orders thereon in
accordance with law shall be passed within another four months.
The writ petition is disposed of accordingly.
KURIAN JOSEPH, JUDGE.
rv