Kerala High Court
K.A. Udyana vs State Of Kerala on 4 July, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5668 of 2005(Y)
1. K.A. UDYANA, AGED 42,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. DISTRICT COLLECTOR, ERNAKULAM.
3. STATE BANK OF INDIA,
For Petitioner :SRI.V.A.PRADEEP KUMAR
For Respondent :SRI.GEORGE THOMAS(MEVADA), SC, SBI
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :04/07/2008
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P.(C) No.5668 OF 2005
---------------------------------------
Dated this the 4th day of July, 2008.
J U D G M E N T
Prayer is for taking action on Exhibit P3 petition by the
second respondent. In case no action has been taken in the
matter, petitioner may produce a copy of this judgment before
the second respondent, in which case, appropriate action in
accordance with law in the matter will be taken by the second
respondent within another three months.
This writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
smp
KURIAN JOSEPH, J.
W.P.(C) No. 5668 OF 2005
J U D G M E N T
04.07.2008