High Court Kerala High Court

Thilakan vs The Lord Krishna Bank Limited on 16 July, 2009

Kerala High Court
Thilakan vs The Lord Krishna Bank Limited on 16 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26538 of 2008(H)


1. THILAKAN, S/O VASUDEVAN,
                      ...  Petitioner
2. RAVINDRAN,61 YEARS,

                        Vs



1. THE LORD KRISHNA BANK LIMITED,
                       ...       Respondent

2. N.K.NIRMALA, W/O JINRAJDAS,

3. SUB TREASURY OFFICER,

                For Petitioner  :SRI.V.M.KRISHNAKUMAR

                For Respondent  :SRI.K.S.RAJESH

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :16/07/2009

 O R D E R
               S.S.SATHEESACHANDRAN, J.
                   -------------------------------
               W.P.(C).NO.26538 OF 2008 (H)
                  -----------------------------------
            Dated this the 16th day of July, 2009

                        J U D G M E N T

The learned counsel for the petitioners submits that the

execution petition in which the impugned order was passed has

been dismissed for default, and so much so, the reliefs claimed in

the petition have become infructuous. It is submitted that the

writ petition may be disposed without bar to the rights of the

petitioners to take whatever objections available under law, if

need be. The writ petition is dismissed reserving the right of

the petitioners to take whatever objections available under law

to resist the decree.

S.S.SATHEESACHANDRAN
JUDGE

prp