High Court Kerala High Court

Ocholi Soumini vs The Tirur Co-Operative … on 27 June, 2008

Kerala High Court
Ocholi Soumini vs The Tirur Co-Operative … on 27 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20665 of 2005(I)


1. OCHOLI SOUMINI, W/O. PURUSHOTHAMAN,
                      ...  Petitioner

                        Vs



1. THE TIRUR CO-OPERATIVE AGRICULTURAL &
                       ...       Respondent

2. THE JOINT REGISTRAR OF CO-OPERATIVE

3. SPECIAL SALE OFFICER,

                For Petitioner  :SRI.P.PARAMESWARAN NAIR

                For Respondent  :SRI.T.R.RAMACHANDRAN NAIR

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :27/06/2008

 O R D E R
                       KURIAN JOSEPH, J.
             -----------------------------------------
                  W.P(C) No.20665 of 2005
             -----------------------------------------
             Dated this the 27th day of June, 2008

                             JUDGMENT

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 petitioner has still any

grievance left, she may approach the Bank itself. It is made clear

that in case the petitioner does not co-operate with the Bank in

settling the matter, it will be open to the Bank to proceed with

the recovery.

The writ petition is disposed of as above.

(KURIAN JOSEPH, JUDGE)

ahg.

KURIAN JOSEPH, J.

———————————–
W.P(C).No.20665 of 2005

———————————–

JUDGMENT

27th June, 2008