IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33564 of 2005(U)
1. K. SOMASUNDAR, S/O. K. IMBICHI,
... Petitioner
Vs
1. THE GENERAL MANAGER, DISTRICT INDUSTRIES
... Respondent
2. THE TAHSILDAR, REVENUE RECOVERY,
3. KIDSON TELEVISION (P) LTD.,
For Petitioner :SRI.C.P.MOHAMMED NIAS
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :23/05/2008
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.33564 of 2005
----------------------------------------------
Dated 23rd May, 2008.
J U D G M E N T
In the matter of margin money loan availed by the
third respondent, in case the petitioner has still any grievance left,
he may produce a copy of this judgment before the first
respondent, in which case, appropriate action in accordance with
law with notice to the third respondent also will be taken, within
another three months.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
W.P.(C) No.33564 of 2005
———————————————-
J U D G M E N T
Dated 23rd May, 2008.