High Court Kerala High Court

B.S.Sobha Kumari vs Kerala State Financial … on 19 September, 2008

Kerala High Court
B.S.Sobha Kumari vs Kerala State Financial … on 19 September, 2008
       

  

  

 
 
  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