High Court Kerala High Court

Sreekantan Nair vs State Bank Of Travancore on 23 December, 2010

Kerala High Court
Sreekantan Nair vs State Bank Of Travancore on 23 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27640 of 2008(M)


1. SREEKANTAN NAIR, PROPRIETOR,
                      ...  Petitioner

                        Vs



1. STATE BANK OF TRAVANCORE, ZONAL OFFICE,
                       ...       Respondent

2. THE AUTHORISED OFFICER,

                For Petitioner  :SRI.M.R.SASITH

                For Respondent  : No Appearance

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

 Dated :23/12/2010

 O R D E R
               T.R. RAMACHANDRAN NAIR, J.
              ~~~~~~~~~~~~~~~~~~~~~~~~~~~
               W.P.(C). No.27640/2008-M
              ~~~~~~~~~~~~~~~~~~~~~~~~~~~
         Dated this the 23rd day of December, 2010

                    J U D G M E N T

The learned counsel for the petitioner submitted

that the writ petition has become infructuous.

Therefore, the writ petition is dismissed as

infructuous.

Sd/-

(T.R. Ramachandran Nair, Judge.)

ms
\\TRUE COPY//
P.A TO JUDGE