IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24945 of 2008(T)
1. SIVARAJAN UNNITHAN, SUMADIR,
... Petitioner
Vs
1. DISTRICT COLLECTOR, KOLLAM
... Respondent
2. KERALA FINANCIAL CORPORATION
3. CHIEF MANAGER, KERALA FINANCIAL
For Petitioner :SRI.PHILIP T.VARGHESE
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :19/08/2008
O R D E R
ANTONY DOMINIC, J.
--------------------------------------------------------
W.P.(C) 24945 of 2008
--------------------------------------------------------
Dated: AUGUST 19, 2008
JUDGMENT
Heard learned counsel for the petitioner, learned
Government Pleader and Sri A.A.Abul Hassan, learned
standing counsel who entered appearance on behalf of
respondents 2 and 3.
2. Disposal of Ext.P3 is what is sought for in this writ
petition. According to the petitioner, aggrieved by the
recovery proceedings initiated at the instance of
respondents 2 and 3, in pursuance to Ext.P2 judgment, he
has filed Ext.P3 application before the 1st respondent. In
this writ petition what is sought for is direction to the 1st
respondent to take expeditious action on Ext.P3.
3. Having regard to the facts stated above, I see no
justification to decline the relief sought for. Accordingly
this writ petition is disposed of directing that the 1st
respondent shall take up, consider and pass orders on
WP(C) 24945/08
2
Ext.P3, as expeditiously as possible, and at any rate, within
six weeks of production of a copy of this judgment.
Petitioner shall produce a copy of this judgment before
the 1st respondent for compliance.
ANTONY DOMINIC, JUDGE
mt/-