IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17372 of 2009(N)
1. RAJAN, AGED 45 YEARS,
... Petitioner
Vs
1. THE PARIYARAM SERVICE CO-OPERATIVE BANK
... Respondent
For Petitioner :SRI.A.RANJITH NARAYANAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :23/06/2009
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.17372 of 2009
---------------------------------
Dated, this the 23rd day of June, 2009
J U D G M E N T
The petitioner submits that he had availed of a loan from the
respondent Bank. It is stated that as at present, the petitioner wants to
know the exact liability that is outstanding, and in order to ascertain
this, he sought a statement of account, which was not given by the
Bank. Therefore, he moved the respondent by filing Ext.P4. Despite
that there has not been any response, and hence this writ petition has
been filed.
2. Considering the limited nature of the relief that is sought
for, viz., a direction to the respondent to issue a statement of account,
I do not think it necessary to issue notice to the respondent in this writ
petition.
3. Taking into account the grievance highlighted as above, I
dispose of the writ petition directing the respondent to consider Ext.P4,
and pass orders thereon. This shall be done as expeditiously as
possible, at any rate, within three weeks of production of a copy of this
judgment, along with a copy of this writ petition.
The writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
jg