IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21480 of 2008(F)
1. T.S.SWAMINATHAN, M/S KINGS INTERNATIONAL
... Petitioner
2. T.S. JAYAKRISHNAN, M/S KINGS
Vs
1. THE SUPERINTENDENT OF POLICE, PALAKKAD
... Respondent
2. THE SUPERINTENDENT OF POLICE, THRISSUR.
3. THE BRANCH MANAGER, HOUSING DEVELOPMENT
4. THE BRANCH MANAGER, HOUSING
For Petitioner :SRI.I.DINESH MENON
For Respondent :SRI.T.RAJESH
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :13/08/2008
O R D E R
K.BALAKRISHNAN NAIR &
M.C.HARI RANI, JJ.
-----------------------------------------
W.P.(C) NO. 21480 OF 2008-F
-----------------------------------------
Dated 13th August, 2008.
JUDGMENT
Balakrishnan Nair, J.
The petitioners are brothers. They have availed loans from the
Palakkad and Thrissur branches of the Housing Development and
Finance Corporation and purchased a few vehicles. One of those
vehicles is a Skoda car. Alleging that a few instalments in relation to
that loan account are in default, the respondents 3 and 4 are harassing
the petitioners using strong arm methods, to seize the said vehicle.
When the car was going to Guruvayur with a marriage party, it was
stopped at Poonkunnam, Thrissur on 11.7.2008 by two persons who
came in two motorbikes and introduced themselves as the recovery
officers of the H.D.F.C. They took the key of the car by force. But,
when the local people assembled, they returned the key and went away,
uttering threatening words to the driver of the car. The petitioners
WPC 21480/2008 2
submit, the threat to seize the vehicle by force from the part of
respondents 3 and 4 is persisting. Therefore, they filed Ext.P1
representation before the police officials and thereafter, this writ
petition is filed, seeking appropriate reliefs.
2. The respondents 3 and 4 have filed a counter affidavit,
denying all the allegations of the petitioners. They further submitted
that they have no intention to use strong arm methods. They will take
recourse to the remedies available to them before the competent court
and get the vehicle seized and take steps to recover the loan amount.
The above submission is recorded and the writ petition is
disposed of.
K.BALAKRISHNAN NAIR, JUDGE.
M.C.HARI RANI, JUDGE.
Nm/