IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 10683 of 2006(V)
1. B.S.SOBHA KUMARI, SP 2/533, SUKUMARA
... Petitioner
Vs
1. KERALA STATE FINANCIAL ENTERPRISES
... Respondent
2. THE BRANCH MANAGER, KERALA STATE
3. THE BRANCH MANAGER, KERALA STATE
4. THE BRANCH MANAGER,
5. THE BRANCH MANAGER, KERALA STATE
6. THE DEPUTY TAHSILDAR (REVENUE RECOVERY),
7. THE DISTRICT COLLECTOR,
For Petitioner :SRI.J.HARIKUMAR
For Respondent :SRI.M.L.SAJEEVAN, SC, KSFE LTD.
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :19/09/2008
O R D E R
KURIAN JOSEPH, J.
– – – – – – – – – – – – – – – – – – – – – – – – – – – – – –
W.P(C).No. 10683 OF 2006
– – – – – – – – – – – – – – – – – – – – – – – – – – – – – –
Dated this the 19th day of September, 2008
JUDGMENT
In the matter of recovery steps initiated by the 1st respondent, in
view of the intervening developments pursuant to the interim orders
passed by this court, in case the petitioner has still any grievance left,
she may approach the 1st respondent.
(KURIAN JOSEPH, JUDGE)
ttb