High Court Kerala High Court

M/S. Nero Estates And Properties vs The Managing Director on 25 July, 2007

Kerala High Court
M/S. Nero Estates And Properties vs The Managing Director on 25 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 22167 of 2005(L)


1. M/S. NERO ESTATES AND PROPERTIES,
                      ...  Petitioner

                        Vs



1. THE MANAGING DIRECTOR,
                       ...       Respondent

2. KERALA FINANCIAL CORPORATION,

                For Petitioner  :SRI.A.T.ANILKUMAR

                For Respondent  :SRI.M.M.SAYED MUHAMMED, SC, KFC

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :25/07/2007

 O R D E R
                         KURIAN JOSEPH , J
            ==================================
                    W.P.(C) NO. 22167 OF 2005
            ==================================
              Dated this the 25th day of July, 2007.



                               JUDGMENT

The writ petition is filed mainly with the following prayer:

i. Issue a writ of mandamus or any other appropriate writ
order or direction thereby direct the respondents to
reimburse the amount which was collected without
extending one time settlement benefit, from the petitioner.

2. It is for the petitioner to approach the 1st respondent in

which case the matter will be duly considered by the 1st respondent

with notice to the petitioner and appropriate orders thereon in

accordance with law shall be passed within another four months.

The writ petition is disposed of accordingly.

KURIAN JOSEPH, JUDGE.

rv