Kerala High Court
V.K.Nouhar vs Icici Bank Ltd. on 20 June, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30818 of 2006(R)
1. V.K.NOUHAR, S/O.V.KOYATTY,
... Petitioner
Vs
1. ICICI BANK LTD., REP.BY IST MANAGER,
... Respondent
2. THE BRANCH MANAGER, ICICI BANK LTD.,
3. THE S.I. OF POLICE, MEDICAL COLLEGE
For Petitioner :SRI.M.SHAJU PURUSHOTHAMAN
For Respondent :SRI.KKM.SHERIF
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :20/06/2008
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
W.P(C) No. 30818 of 2006
-----------------------------------------
Dated this the 20th day of June, 2008
JUDGMENT
Petitioner approached this court apprehending repossession
of the vehicle. In case the petitioner has still any such
apprehension he may approach the 3rd respondent.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
ahg.
KURIAN JOSEPH, J.
———————————–
W.P(C).No.30818 of 2006
———————————–
JUDGMENT
20th June, 2008