IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 11790 of 2004(C)
1. PAAREL IMPORTS AND EXPORTS PVT. LTD.,
... Petitioner
Vs
1. THE CHIEF MANAGER,
... Respondent
For Petitioner :SRI.R.HARIKRISHNAN
For Respondent :SRI.M.PATHROSE MATTHAI (SR.)
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :07/06/2007
O R D E R
KURIAN JOSEPH J.
----------------------------------------------
W.P.(C) No.11790 of 2004
----------------------------------------------
Dated 7th June, 2007.
J U D G M E N T
The writ petition is filed mainly with the following
prayers :-
(i) “Issue a writ of mandamus or any other appropriate writ
order or direction to the respondent to allow the petitioner to
operate the current account which will be free from the
incidents of the banker’s lien so as to enable the petitioner to
carry on its normal day to day business transactions, to obtain
letters of credit at full margin and to enable payment of
statutory outgoings, taxes, wages, salaries, raw materials etc.
(ii) to issue a writ of mandamus or any other appropriate writ,
order or direction to the respondent to conduct a technical study
on the viability of petitioner’s small scale industry on the basis
of Exts.P1, P2 series, P3, P4, P5, P7 and consider the request for
financial assistance”.
In view of the intervening developments, in case the petitioner
has still any grievance left, the petitioner may approach the
respondent, in which case, the matter will be duly considered by
the respondent.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
OP NO. 2
KURIAN JOSEPH, J.
———————————————-
O.P. NO. OF 2003
———————————————-
J U D G M E N T
Dated 7th June, 2007.