High Court Kerala High Court

K.J. George vs The Kerala Financial Corporation on 24 September, 2008

Kerala High Court
K.J. George vs The Kerala Financial Corporation on 24 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16 of 2006(B)


1. K.J. GEORGE, AGED 36,
                      ...  Petitioner

                        Vs



1. THE KERALA FINANCIAL CORPORATION,
                       ...       Respondent

2. THE CHIEF MANAGER,

3. THE DEPUTY TAHSILDAR,

                For Petitioner  :SRI.K.M.JAMALUDHEEN

                For Respondent  :SRI.T.V.GEORGE, SC, KFC

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :24/09/2008

 O R D E R
                          KURIAN JOSEPH, J.
                ----------------------------------------------
                      W.P.(C) No.16 of 2006
                ----------------------------------------------
                  Dated 24th September, 2008.

                            J U D G M E N T

The surviving grievance is on prayer No.2, which reads

as follows :-

” Issue a writ of mandamus or any other writ, order or
direction directing the respondents 1 and 2 to return the amount
already collected towards RR collection charges to the petitioner or
adjust the same towards balance payment in OTS.”

It is submitted that the issue is covered in favour of the petitioner

by two decisions of this court, (1) in Bhaskaran v. Sub

Registrar (2005(3) KLT 150) and (2) in W.P.(C) No.19091/07.

Petitioner may approach the first respondent, producing copies

of the judgments referred to above, in which case, appropriate

action in the light of the said judgments will be taken, within

another three months, with notice to the petitioner.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

W.P.(C) No.16 of 2006

———————————————-

J U D G M E N T

Dated 24th September, 2008.