IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 3314 of 2007(T)
1. TAGORE.S.R., SANKARA MANDIRUM,
... Petitioner
Vs
1. BELL LEASING AND HIRE PURCHASE LTD.,
... Respondent
2. STATION HOUSE OFFICER,
For Petitioner :SRI.ALEXANDER GEORGE
For Respondent :SRI.S.R.DAYANANDA PRABHU
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :27/02/2007
O R D E R
J.B.KOSHY & T.R.RAMACHANDRAN NAIR, JJ.
-------------------------------
W.P.(C).NO.3314 OF 2007 (T)
-----------------------------------
Dated this the 27th day of February, 2007
J U D G M E N T
KOSHY,J.
This is a petition for police protection. Petitioner purchased
lorry on hire purchase scheme. It is the case of the petitioner that
financiers are taking steps to repossess the vehicle and therefore
wants police protection. According to contesting respondents,
petitioner paid only one instalment. If there are defaults,
financier is entitled to repossess the vehicle according to law. We
are not going into the merits of the case in the petition filed under
Article 226 of the Constitution of India. This writ petition is
disposed of with the only direction that repossession of the
vehicle should be done only as per the provisions of law.
J.B.KOSHY, JUDGE
T.R.RAMACHANDRAN NAIR, JUDGE
prp
J.B.KOSHY & K.P.BALACHANDRAN, JJ.
——————————————————–
O.P.NO. OF 2006 ()
———————————————————
J U D G M E N T
———————————————————
1th January, 2007