High Court Kerala High Court

K.N. Radhachandran vs Kerala Financial Corporation on 26 February, 2009

Kerala High Court
K.N. Radhachandran vs Kerala Financial Corporation on 26 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4305 of 2009(K)


1. K.N. RADHACHANDRAN, AGED 52 YEARS,
                      ...  Petitioner
2. SADANANDAN RAMAN, AGED 52 YEARS,

                        Vs



1. KERALA FINANCIAL CORPORATION,
                       ...       Respondent

2. KERALA FINANCIAL CORPORATION,

3. P.K. SUGATHAN, PERATHARYIL HOUSE,

4. DIAMOND REAL ESTATE (P) LTD.,

                For Petitioner  :SRI.V.PHILIP MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :26/02/2009

 O R D E R
                       ANTONY DOMINIC, J.
                 -------------------------
               W.P.(C.) Nos.4305 & 5742 of 2009
            ---------------------------------
           Dated, this the 26th day of February, 2009

                          J U D G M E N T

When these writ petitions came up for orders today, the

learned standing counsel appearing for the respondent Corporation

informs that the petitioner in WP(C) No.5742/2009 has fully

discharged the liability that is due to the Corporation. In view of

this, nothing further survives to be considered in these writ

petitions. Therefore, these writ petitions are closed.

(ANTONY DOMINIC, JUDGE)
jg