IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 3474 of 2002(L)
1. C.N.PRASAD, CHAKKAMATH HOUSE,
... Petitioner
Vs
1. THE TAHSILDAR (R.R), ALUVA,
... Respondent
2. THE VILLAGE OFFICER,
3. UNION BANK OF INDIA, ATHANI BRANCH,
For Petitioner :SRI.M.P.ASHOK KUMAR
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :30/11/2006
O R D E R
KURIAN JOSEPH, J.
----------------------------
O.P.No.3474 OF 2002
-----------------------------
Dated this the 30th day of November, 2006
J U D G M E N T
Petitioner is aggrieved by the recovery proceedings initiated
at the instance of the 3rd respondent. It is submitted that the
entire dues have been cleared. If the petitioner is still aggrieved,
it is for the him to approach the 1st respondent. In the event of the
petitioner approaching the 1st respondent within a period of two
months from today the matter will be duly considered by the 1st
respondent with notice to the petitioner and 3rd respondent and
appropriate orders thereon in accordance with law will be passed
within another four months. Interim order passed by this court in
C.M.P.No.6274/2002 will continue till such time.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
ps
O.P.No. :2:
KURIAN JOSEPH, J.
O.P.No. 3474/2002
JUDGMENT
30th November, 2006