High Court Kerala High Court

K.A. Udyana vs State Of Kerala on 4 July, 2008

Kerala High Court
K.A. Udyana vs State Of Kerala on 4 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5668 of 2005(Y)


1. K.A. UDYANA, AGED 42,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. DISTRICT COLLECTOR, ERNAKULAM.

3. STATE BANK OF INDIA,

                For Petitioner  :SRI.V.A.PRADEEP KUMAR

                For Respondent  :SRI.GEORGE THOMAS(MEVADA), SC, SBI

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :04/07/2008

 O R D E R
                        KURIAN JOSEPH, J.
              ---------------------------------------
                   W.P.(C) No.5668 OF 2005
              ---------------------------------------
             Dated this the 4th day of July, 2008.


                          J U D G M E N T

Prayer is for taking action on Exhibit P3 petition by the

second respondent. In case no action has been taken in the

matter, petitioner may produce a copy of this judgment before

the second respondent, in which case, appropriate action in

accordance with law in the matter will be taken by the second

respondent within another three months.

This writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

smp

KURIAN JOSEPH, J.

W.P.(C) No. 5668 OF 2005

J U D G M E N T

04.07.2008