IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9463 of 2009(C)
1. P.RADHAMANI,W/O.LATE GANGADHARAN NAIR,
... Petitioner
Vs
1. THE AUTHORIZED OFFIFER, CHIEF MANAGER
... Respondent
2. VIJAYAKUMAR S. PROPRIETOR, M/S.
For Petitioner :SRI.AYYAPPAN SANKAR
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :14/06/2010
O R D E R
P.R. RAMACHANDRA MENON, J.
..............................................................................
W.P.(C) No. 9463 OF 2009
.........................................................................
Dated this the 14th July , 2010
J U D G M E N T
The learned Standing Counsel appearing for the Bank
submits on instruction that the liability of the petitioner has
already been cleared and as such the Bank is proceeding with
further steps to have the loan account closed and to return the
title deeds, which will be done within the shortest possible time.
It is also brought to the notice of this Court that Ext.P1 notice
has already been withdrawn by the Bank. In the above
ciurcumstance, nothing further remains to be considered in this
Writ Petition and it is closed.
P.R. RAMACHANDRA MENON,
JUDGE.
lk