IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35037 of 2008(U)
1. J.PRASANNAKUMAR,
... Petitioner
2. J.PRABHASH, KUMAR BHAVAN
Vs
1. AUTHORISED OFFICER,
... Respondent
2. SUNIL.N.S., ADVOCATE, VANCHIYOOR
3. SUB INSPECTOR OF POLICE, NEYYAR DAM.
For Petitioner :SRI.B.S.SWATHI KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :27/11/2008
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.35037 OF 2008
-------------------------------------------
Dated this the 27th day of November, 2008
JUDGMENT
On the face of Ext.P3 judgment and the judgment in W.P
(C).28770/08, I do not think any order, as sought for, could be
issued by this Court except in contradiction to these judgments.
I am not inclined to do that. The only request of the learned
counsel for the petitioner is for mercy for the petitioner to
continue in possession for three months and to pay off the
outstandings. This is not something that this Court could grant.
Hence, this writ petition is dismissed without prejudice to the
bank considering the said request, if it feels to do so in its
commercial wisdom.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
kkb.