Kerala High Court
K.Sisupalan Pillai vs The Area Manager on 7 December, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 1181 of 2004(N)
1. K.SISUPALAN PILLAI S/O. G.KUTTAN
... Petitioner
Vs
1. THE AREA MANAGER, L.I.C. HOUSING FINANCE
... Respondent
2. SREEKUMARAN PILLAI, H.C. (3403),
3. K.P.SREEKUMARI W/O. SREEKUMARAN PILLAI,
For Petitioner :SRI.M.V.THAMBAN
For Respondent :SRI.P.B.SAHASRANAMAN
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :07/12/2007
O R D E R
KURIAN JOSEPH, J.
—————————————
W.P.(C) NO. 1181 OF 2004
—————————————
Dated this the 7th day of December, 2007.
J U D G M E N T
In the matter of recovery, there is already an interim order
dated 23.05.2005 to proceed against the properties of
respondents 2 and 3. This writ petition is disposed of in terms of
the said interim order.
KURIAN JOSEPH, JUDGE.
smp