High Court Kerala High Court

C.P.Moideenbava vs The Tanur Service Co-Op. Bank Ltd on 5 June, 2007

Kerala High Court
C.P.Moideenbava vs The Tanur Service Co-Op. Bank Ltd on 5 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 25855 of 2005(C)


1. C.P.MOIDEENBAVA,
                      ...  Petitioner

                        Vs



1. THE TANUR SERVICE CO-OP. BANK LTD.,
                       ...       Respondent

                For Petitioner  :SRI.P.K.SURESH KUMAR

                For Respondent  :SMT.P.A.ANITHA

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :05/06/2007

 O R D E R
                     PIUS C. KURIAKOSE, J.
                 ----------------------------------
                  W.P.(C) NO. 25855 of 2005
                 ----------------------------------
             Dated this the 5th day of June , 2007

                             JUDGMENT

It is obvious that the petitioner has not complied with the

conditions imposed by this court while granting interim stay that

a sum of Rs.25,000/- shall be paid within 10 days from

31.8.2005. However, purely on considerations of indulgence, I

dispose of the writ petition directing continuance of the stay

already granted for another four months from today. It is open

to the petitioner to settle the liability in the meanwhile.

PIUS C. KURIAKOSE,

JUDGE.

Dpk