High Court Kerala High Court

Ramesh Chacko vs K.J. Dincy on 14 March, 2007

Kerala High Court
Ramesh Chacko vs K.J. Dincy on 14 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 34894 of 2003(D)


1. RAMESH CHACKO, PENDANATH HOUSE,
                      ...  Petitioner

                        Vs



1. K.J. DINCY, D/O. JACOB,
                       ...       Respondent

2. CANARA BANK, IRINJALAKUDA,

                For Petitioner  :SRI.P.P.JACOB

                For Respondent  :SRI.P.K.RAVISANKAR

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :14/03/2007

 O R D E R
                              KURIAN JOSEPH, J.

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

                       W.P.(C) No.34894 of 2003

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

                         Dated 14th March,  2007.


                                 J U D G M E N T

The writ petition is filed mainly with the following

prayer :-

“Issue a writ of mandamus or any other appropriate writ order or

direction directing the second respondent not to take forcible

custody of petitioner’s vehicle KL-8-U 3042 Tata Sumo except by

due process of law.”

It is for the petitioner to approach the second respondent, in

which case, the matter will be duly considered by the second

respondent.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

O.P.No. of 2002

———————————————-

J U D G M E N T

Dated 14th March, 2007.