IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 26503 of 2003(E)
1. P.J.VARGHESE, 72, CENTURY TERRACE,
... Petitioner
Vs
1. THE MANAGER,
... Respondent
2. UNION OF INDIA, REPRESENTED BY THE
3. THE COCHIN STOCK EXCHANGE LIMITED,
For Petitioner :SRI.N.JAMES KOSHY
For Respondent :SRI.MATHEW ZACHARIAH
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :06/06/2007
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
W.P(C)No.26503 of 2003
-----------------------------------------
Dated this the 6th day of June, 2007
JUDGMENT
The writ petition is filed mainly with the following prayers:-
ii) issue a writ of mandamus or any other
appropriate writ, order or direction commanding the first
respondent to direct the 3rd respondent to refund to the
petitioner the entire amount collected by the 3rd respondent
from the petitioner with 12% interest, till the date of payment;
iii) issue a writ of mandamus or any other
appropriate writ, order or direction to direct the first
respondent to consider and take a decision on Ext.P11 in
accordance with law and issue appropriate direction to the 3rd
respondent, immediately.
Since Ext.P11 is pending before the first respondent, the writ petition
is disposed of directing the first respondent to consider Ext.P11 with
notice to the petitioner and the 3rd respondent and pass appropriate
orders thereon in accordance with law and communicate the same to
the petitioner and the 3rd respondent within a period of three months
from the date of production of a copy of the judgment. It is made
clear that in case the first respondent finds that any amounts are due
to be paid by the 3rd respondent to the petitioner the amounts will be
specified and the time for repayment will also be specified.
(KURIAN JOSEPH, JUDGE)
ahg.