High Court Kerala High Court

Forum For Social Justice vs State Of Kerala on 3 January, 2008

Kerala High Court
Forum For Social Justice vs State Of Kerala on 3 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 21546 of 1999(M)



1. FORUM FOR SOCIAL JUSTICE
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.V.B.UNNIRAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :03/01/2008

 O R D E R
                       C.N.RAMACHANDRAN NAIR &
                      T.R.RAMACHANDRAN NAIR, JJ.
                  ....................................................................
                                O.P. No.21546 of 1999
                  ....................................................................
                   Dated this the 3rd day of January, 2008.

                                         JUDGMENT

C.N.Ramachandran Nair, J.

The O.P. is in the nature of a public interest litigation for a direction

from this court to the respondents to enforce the provisions of Kerala

Money Lenders Act. Petitioner has not pointed out any instance of

violation by any licencee. The O.P. is pending for the last nearly 8 years

and there was no interim order. It is not known whether there are

subsequent amendments to the Money Lenders Act or action is taken for

violations if any by licencees. We are not in a position to consider the case

hypothetically and therefore, we close the O.P. leaving freedom to the

petitioner to approach this court pointing out specific cases and making

relevant parties as respondents.

C.N.RAMACHANDRAN NAIR
Judge

T.R.RAMACHANDRAN NAIR
Judge
pms