IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 156 of 2008()
1. S.A.THOMAS,S/O.ABRAHAM,
... Petitioner
2. DAISY THOMAS,D/O.S.A.THOMAS
3. JUNA THOMAS,D/O.S.A.THOMAS
4. T.THOMAS,S/O.S.A.THOMAS
Vs
1. UNION OF INDIA,REP.BY ITS SECRETARY
... Respondent
2. THE REGISTRAR OF CO-OPERATIVE SOCIETIES
3. THE KOTTAYAM DISTRICT CO-OPERATIVE
4. THE EXECUTIVE OFFICER/SPECIAL OFFICER
5. THE BRANCH MANAGER
For Petitioner :SRI.K.S.HARIHARAPUTHRAN
For Respondent :SRI.SUNIL CYRIAC,SC,DIST.CO-OP,BANK,KTM
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :25/01/2010
O R D E R
C.N.RAMACHANDRAN NAIR &
P.S.GOPINATHAN, JJ.
…………………………………………………………..
Writ Appeal No.156 of 2008
…………………………………………………………..
Dated this the 25th day of January, 2010.
JUDGMENT
Ramachandran Nair, J.
Since counsel for the appellants submitted that entire liability is
settled with the Bank, balance issue is only academic in nature. We,
therefore, dismiss the Writ Appeal as infructuous.
C.N.RAMACHANDRAN NAIR
Judge
P.S.GOPINATHAN
Judge
pms