IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26858 of 2010(F)
1. BIJU JOSEPH, S/O.A.M.JOSEPH,
... Petitioner
Vs
1. THE ASSISTANT COMMISSIONER OF POLICE,
... Respondent
2. THE SUB INSPECTOR OF POLICE,
3. THE MANAGER, KODAK MAHINDRA PRIME LTD,
For Petitioner :SRI.K.R.SUNIL
For Respondent :SRI.LAL K.JOSEPH
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :02/09/2010
O R D E R
K.M. JOSEPH &
M.C. HARI RANI, JJ.
-----------------------------------------
W.P.(C).NO. 26858 OF 2010 F
------------------------------------------
Dated this the 2nd September, 2010.
JUDGMENT
K.M. Joseph, J.
Petitioner is the registered owner of a vehicle bearing
registration No.KL07 BJ 42. It is under hypothecation with the
third respondent. The complaint is of attempts to forcibly re-
possess the vehicle. Police protection is sought.
2. We heard the learned counsel appearing for the parties
including the learned Government Pleader.
3. There can be no dispute for the proposition that the
Finance Company cannot forcibly re-possess the vehicle. It is far
too well settled by a catena of decisions that they must secure
orders in accordance with law from the competent Forum. Of
W.P.(C).NO.26858 OF 2010 F 2
course, learned counsel for the third respondent denies the
allegations made. It is submitted that the third respondent has no
intention to forcibly re-possess the vehicle and that they will take
steps in accordance with law only. We record the said submission
and direct respondents 1 and 2 to give protection so as to see that
the third respondent does not forcibly re-possess the vehicle
bearing registration No. KL 07 BJ 42 on condition that the
petitioner will pay a sum of Rs.20,000/= (Rupees Twenty
Thousand) to the third respondent in two instalments within thirty
days from today. The first instalment of Rs.10,000/= (Rupees Ten
Thousand) shall be paid on or before 15.09.2010 and the second
instalment of Rs.10,000/= (Rupees Ten Thousand) on or before
30.9.2010 towards the amount due from the petitioner to the third
respondent. We leave it free to the third respondent to approach
the appropriate Forum seeking appropriate orders. Any payment
W.P.(C).NO.26858 OF 2010 F 3
made by the petitioner will be given due credit.
The Writ Petition is disposed of as above.
Sd/=
K.M. JOSEPH,
JUDGE
Sd/=
M.C. HARI RANI,
JUDGE
kbk.
//True copy//
PS to Judge