High Court Kerala High Court

A.R.Noushad vs K.C.Charmana on 8 October, 2010

Kerala High Court
A.R.Noushad vs K.C.Charmana on 8 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 1256 of 2010(S)


1. A.R.NOUSHAD, AGED 41 YEARS,S/O.ADBUL
                      ...  Petitioner

                        Vs



1. K.C.CHARMANA, (AGE & FATHER'S NAME
                       ...       Respondent

2. A.NARAYANANKUTTY, AGED 54 YEARS,

                For Petitioner  :SRI.NAGARAJ NARAYANAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :08/10/2010

 O R D E R
                      P.R. RAMACHANDRA MENON J.
                        ~~~~~~~~~~~~~~~~~~~~~~~
                         COC (C) No. 1256 OF 2010
                        ~~~~~~~~~~~~~~~~~~~~~~~
                 Dated, this the 8th day of October, 2010

                                 JUDGMENT

This contempt petition has been filed by the petitioner stating that in

spite of satisfying the entire liability, as directed in the verdict dated

22.06.2009 passed by this Court in W.P.(C) 15131 of 2010, the title deeds

of the petitioner have not been released and that the respondent Bank is

demanding further amounts.

2. It is very much relevant to note that, the prayer now made through

the contempt petition, to have the title deeds of the petitioner released does

not find a place in the judgment. This being the position, this Court finds it

difficult to entertain the contempt matter.

3. The learned counsel for the petitioner seeks for permission of this

Court to withdraw the contempt matter, with liberty to pursue other

appropriate remedy.

Permission is granted. The Contempt of Court case is dismissed as

withdrawn, reserving the rights and liberties of the petitioner as above.

P. R. RAMACHANDRA MENON, JUDGE

kmd