Kerala High Court
Shri.M.T.Joseph vs State Of Kerala on 22 August, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17223 of 2006(A)
1. SHRI.M.T.JOSEPH, AGED 45,
... Petitioner
2. GIRIJA JOSEPH, W/O.JOSEPH,
Vs
1. STATE OF KERALA, REP. BY SECRETARY
... Respondent
2. THE SPECIAL SALES OFFICER,
3. ERATTAYAR SERVICE CO-OP.BANK,
For Petitioner :SRI.VARGHESE C.KURIAKOSE
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :22/08/2008
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P.(C) No.17223 OF 2006
---------------------------------------
Dated this the 22nd day of August, 2008.
J U D G M E N T
The issue raised in this writ petition pertains to the recovery
steps initiated by the respondent-Bank. In view of the
intervening developments in case the petitioners have still any
grievance left, they may approach the Bank itself. It is made
clear that in case the petitioners does not co-operate with the
Bank in settling the matter, it will be open to the Bank to proceed
with the recovery.
This writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
smp
KURIAN JOSEPH, J.
W.P.(C) No. 17223 OF 2006
J U D G M E N T
22.08.2008