IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con Case(C) No. 179 of 2007(S)
1. SAJU. P. MATHEW, S/O.LATE P.I.MATHAI,
... Petitioner
Vs
1. SHRI.T.M. TOMY, S/O.MATHAN,
... Respondent
For Petitioner :SRI.K.JAJU BABU
For Respondent :SRI.PAUL K.VARGHESE
The Hon'ble MR. Justice A.K.BASHEER
Dated :12/03/2007
O R D E R
A.K. BASHEER, J.
--------------------------
C.C.C. NO. 179 OF 2007
---------------------
Dated this the 12th day of March, 2007
J U D G M E N T
Learned counsel for the respondent submits that the
Registration Certificate of the School bus in question has already
been handed over to the petitioner. The permit of the vehicle will
also be handed over, it is submitted.
It is made clear that handing over of the Registration
Certificate and the permit will not confer any right on the
petitioner to claim absolute title over the property in question,
and that it will be subject to the orders that may be passed in the
civil suit and also in any proceeding pending before the statutory
authorities.
In the above circumstances, this Contempt Case Civil is
closed.
A.K. BASHEER, JUDGE
vps
KURIAN JOSEPH, JUDGE
OP NO.
JUDGMENT
21st DECEMBER, 2006