High Court Kerala High Court

R.Raveendran Pillai vs The Kerala State Financial … on 23 May, 2008

Kerala High Court
R.Raveendran Pillai vs The Kerala State Financial … on 23 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5746 of 2006(H)


1. R.RAVEENDRAN PILLAI, AGED 37 YEARS,
                      ...  Petitioner

                        Vs



1. THE KERALA STATE FINANCIAL CORPORATION,
                       ...       Respondent

2. THE BRANCH MANAGER, K.F.C.,

                For Petitioner  :SRI.R.MANOJ

                For Respondent  :SRI.V.B.UNNIRAJ, SC, KFC

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :23/05/2008

 O R D E R
                        KURIAN JOSEPH, J.
              ----------------------------------------------
                   W.P.(C) No.5746 of 2006
              ----------------------------------------------
                     Dated 23rd May, 2008.

                           J U D G M E N T

Prayer is for a direction to the respondents to

return the documents of title pledged with the respondents in

connection with a loan availed by the petitioner. In case the

petitioner has still any grievance left, he may approach the first

respondent, in which case, the matter will be duly considered by

the first respondent with notice to the petitioner and appropriate

action in accordance with law in the matter will be taken within

another three months.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

W.P.(C) No.5746 of 2006

———————————————-

J U D G M E N T

Dated 23rd May, 2008.