Kerala High Court
Vanchinad Hospitals Ltd vs Indian Overseas Bank on 22 May, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 908 of 2008(G)
1. VANCHINAD HOSPITALS LTD.,
... Petitioner
Vs
1. INDIAN OVERSEAS BANK,
... Respondent
2. MEDICAL MISSION TRUST,
For Petitioner :SRI.V.M.KURIAN
For Respondent :SRI.P.B.SURESH KUMAR, SC,I.O.BANK
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :22/05/2008
O R D E R
S. SIRI JAGAN, J.
------------------------------------
W.P.(C)No.908 OF 2008
----------------------------------------
Dated this the 22nd day of May, 2008
JUDGMENT
The petitioner filed this writ petition for reliefs at a time
when the Debt Recovery Tribunal was not sitting. It is admitted
that now the Debt Recovery Tribunal is sitting. Therefore,
without prejudice to the right of the petitioner to prosecute the
matter before the Debt Recovery Tribunal, this writ petition is
closed.
S. SIRI JAGAN, JUDGE
Acd