IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 34894 of 2003(D)
1. RAMESH CHACKO, PENDANATH HOUSE,
... Petitioner
Vs
1. K.J. DINCY, D/O. JACOB,
... Respondent
2. CANARA BANK, IRINJALAKUDA,
For Petitioner :SRI.P.P.JACOB
For Respondent :SRI.P.K.RAVISANKAR
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :14/03/2007
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.34894 of 2003
----------------------------------------------
Dated 14th March, 2007.
J U D G M E N T
The writ petition is filed mainly with the following
prayer :-
“Issue a writ of mandamus or any other appropriate writ order or
direction directing the second respondent not to take forcible
custody of petitioner’s vehicle KL-8-U 3042 Tata Sumo except by
due process of law.”
It is for the petitioner to approach the second respondent, in
which case, the matter will be duly considered by the second
respondent.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
O.P.No. of 2002
———————————————-
J U D G M E N T
Dated 14th March, 2007.