IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5746 of 2006(H)
1. R.RAVEENDRAN PILLAI, AGED 37 YEARS,
... Petitioner
Vs
1. THE KERALA STATE FINANCIAL CORPORATION,
... Respondent
2. THE BRANCH MANAGER, K.F.C.,
For Petitioner :SRI.R.MANOJ
For Respondent :SRI.V.B.UNNIRAJ, SC, KFC
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :23/05/2008
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.5746 of 2006
----------------------------------------------
Dated 23rd May, 2008.
J U D G M E N T
Prayer is for a direction to the respondents to
return the documents of title pledged with the respondents in
connection with a loan availed by the petitioner. In case the
petitioner has still any grievance left, he may approach the first
respondent, in which case, the matter will be duly considered by
the first respondent with notice to the petitioner and appropriate
action in accordance with law in the matter will be taken within
another three months.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
W.P.(C) No.5746 of 2006
———————————————-
J U D G M E N T
Dated 23rd May, 2008.