IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 32689 of 2006(N)
1. P.A.BEEPATHU, NADUVELIKUDY HOUSE,
... Petitioner
Vs
1. THE DEPUTY TAHSILDAR (R.R.),
... Respondent
2. THE CHIEF MANAGER,
For Petitioner :SRI.M.C.JOHN
For Respondent :SRI.M.M.SAYED MUHAMMED, SC, KFC
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :08/12/2006
O R D E R
C.N.RAMACHANDRAN NAIR, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)NO.32689 OF 2006
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 8th day of December, 2006
JUDGMENT
Writ petition is filed for a direction to respondents to release
attachment of petitioner’s property. According to the petitioner,
full arrears are repaid to KFC and they have even returned the
title deeds and all connected documents. If the arrears are
cleared and mortgage is released, then I see no reason why an
order lifting all attachments should not be issued to 2nd
respondent.
2. Writ petition is disposed of with a direction to 1st
respondent to verify accounts and if liability stands discharged to
issue order lifting attachments on petitioner’s property within a
week from the date of production of a copy of this judgment.
Writ petition is disposed of.
C.N.RAMACHANDRAN NAIR, JUDGE
jes