IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36392 of 2009(T)
1. KURIEN E.KALATHIL,AGED 60 YEARS,
... Petitioner
Vs
1. GOVERNMENT OF KERALA,REPRESENTED BY
... Respondent
2. THE FEDERAL BANK LIMITED,NANTHANCODE
For Petitioner :SRI.A.V.THOMAS
For Respondent :SRI.GEORGE VARGHESE
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :21/10/2010
O R D E R
C. K. ABDUL REHIM, J.
=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
W.P.(C) No. 36392 of 2009
=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
Dated this the 21st day of October, 2010
JUDGMENT
By virtue of interim order dated 31-8-2010, the 2nd
respondent was permitted to proceed with steps for sale of the
residential flat, which was taken into custody in the
proceedings initiated under the Securitisation and
Reconstruction of Financial Assets and Enforcement of Security
Interest Act, 2002.
2. Learned counsel for the petitioner submitted that since
challenge in this writ petition was limited only against
proceedings initiated against the residential flat, the matter has
now become infructuous.
2. Under the above circumstances, the writ petition is
dismissed as infructuous without prejudice to rights if any
available to the petitioner under law to challenge any
subsequent proceedings.
C. K. ABDUL REHIM,
JUDGE.
mn.