Kerala High Court
P.Ravi Kumar vs The Thiruvananthapuram Co-Op. … on 4 July, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26722 of 2006(F)
1. P.RAVI KUMAR, S/O.PADMANABHA PILLAI,
... Petitioner
Vs
1. THE THIRUVANANTHAPURAM CO-OP. URBAN
... Respondent
2. THE BRANCH MANAGER,
3. SUPERINTENDENT OF SURVEY AND
4. T.VINOD KUMAR, T.C.18/729,
5. T.MOHAN RAJ, PEON,
6. MARIYEMMA,
For Petitioner :SRI.G.SUDHEER
For Respondent :SRI.GEORGE POONTHOTTAM
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :04/07/2008
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.26722 of 2006
----------------------------------------------
Dated 4th July, 2008.
J U D G M E N T
In the matter of recovery, there is already an
interim order dated 29.3.2007. The writ petition is hence
disposed of in terms of the said interim order.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
W.P.(C) No.26722 of 2006
———————————————-
J U D G M E N T
Dated 4th July, 2008.