IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 22296 of 2006(D)
1. P.K. SANTHOSH KUMAR, S/O. KUMARAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE KERALA FINANCIAL CORPORATION,
3. THE MANAGER,
4. THE DEPUTY TAHSILDAR,
For Petitioner :SRI.VARGHESE C.KURIAKOSE
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :27/07/2007
O R D E R
KURIAN JOSEPH J.
----------------------------------------------
W.P.(C) No.22296 of 2006
----------------------------------------------
Dated 27th July, 2007.
J U D G M E N T
In the matter of settlement of accounts, it is
submitted that Ext.P6 representation is pending before the second
respondent. There will be a direction to the second respondent to
look into Ext.P6 with notice to the petitioner and take appropriate
action thereon in accordance with law, if not already taken, within
four months from the date of production of a copy of the
judgment. The interim order passed by this Court on 21.8.2006
will continue till such time.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J.
———————————————-
O.P. NO. OF 200
———————————————-
J U D G M E N T
Dated 27th July, 2007.