High Court Kerala High Court

Ajith.R. vs Reserve Bank Of India on 27 January, 2011

Kerala High Court
Ajith.R. vs Reserve Bank Of India on 27 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27094 of 2006(A)


1. AJITH.R., S/O.GOPALA KRISHNA PILLAI,
                      ...  Petitioner
2. JAYAPRAKASH.I., MANNARATHU PUTHENVEEDU,

                        Vs



1. RESERVE BANK OF INDIA, REPRESENTED
                       ...       Respondent

2. THE LORD KRISHNA BANK LTD.,

3. THE MANAGER, LORD KRISHNA BANK LTD.,

                For Petitioner  :SRI.T.RAJESH

                For Respondent  :SRI.GEORGE VARGHESE (MANACHIRACKEL)

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :27/01/2011

 O R D E R

T.R.RAMACHANDRAN NAIR,J.

————————————-
W.P.(C)No.27094 Of 2006

—————————————————–
DATED THIS THE 27th DAY OF JANUARY, 2011

J U D G M E N T

The learned counsel for the petitioner submitted that the

matter has become infructuous. The Writ Petition is accordingly

dismissed as infructuous.

Sd/-( T.R.RAMACHANDRAN NAIR, JUDGE)

dsn
True copy

P.A.to Judge