High Court Kerala High Court

P.A.Beepathu vs The Deputy Tahsildar (R.R.) on 8 December, 2006

Kerala High Court
P.A.Beepathu vs The Deputy Tahsildar (R.R.) on 8 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 32689 of 2006(N)


1. P.A.BEEPATHU, NADUVELIKUDY HOUSE,
                      ...  Petitioner

                        Vs



1. THE DEPUTY TAHSILDAR (R.R.),
                       ...       Respondent

2. THE CHIEF MANAGER,

                For Petitioner  :SRI.M.C.JOHN

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

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :08/12/2006

 O R D E R
                       C.N.RAMACHANDRAN NAIR, J.

                 - - - - - - - - -  - - - - - - - - - - - - - - - - - - - - - -

                           W.P.(C)NO.32689 OF 2006

                 - - - - - - - - -  - - - - - - - - - - - - - - - - - - - - - -

                Dated this the 8th day of December, 2006


                                      JUDGMENT

Writ petition is filed for a direction to respondents to release

attachment of petitioner’s property. According to the petitioner,

full arrears are repaid to KFC and they have even returned the

title deeds and all connected documents. If the arrears are

cleared and mortgage is released, then I see no reason why an

order lifting all attachments should not be issued to 2nd

respondent.

2. Writ petition is disposed of with a direction to 1st

respondent to verify accounts and if liability stands discharged to

issue order lifting attachments on petitioner’s property within a

week from the date of production of a copy of this judgment.

Writ petition is disposed of.

C.N.RAMACHANDRAN NAIR, JUDGE

jes