Kerala High Court
V.K.Jose vs The Chief Manager/Authorised … on 3 June, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33361 of 2006(V)
1. V.K.JOSE, AGED
... Petitioner
Vs
1. THE CHIEF MANAGER/AUTHORISED OFFICER,
... Respondent
2. STATE BANK OF INDIA, REP. BY ITS
3. SRI. K.C.PADMA KUMAR,
For Petitioner :SRI.JOHNSON MANAYANI
For Respondent :SRI.P.V.SURENDRANATH
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :03/06/2009
O R D E R
C.N. RAMACHANDRAN NAIR, J.
--------------------------------------------
W.P.C. NO. 33361 OF 2006
--------------------------------------------
Dated this the 3rd day of June, 2009
JUDGMENT
Since petitioner has made substantial payment and in view of
request of petitioner for further time, I grant time till 15th of August,
2009 to pay the balance amount with accrued interest, failing which
recovery can be continued.
W.P. is disposed of as above.
(C.N. RAMACHANDRAN NAIR)
Judge
kk
2