High Court Kerala High Court

Sunil.M.K. vs The Assistant Registrar … on 25 July, 2008

Kerala High Court
Sunil.M.K. vs The Assistant Registrar … on 25 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33254 of 2005(H)


1. SUNIL.M.K. S/O.KUTTIKRISHNAN,
                      ...  Petitioner

                        Vs



1. THE ASSISTANT REGISTRAR  (GENERAL)
                       ...       Respondent

2. THE DISTRICT CO-OPERATIVE BANK,

3. THE SPECIAL SALE OFFICER, DISTRICT

4. THE STATE OF KERALA, REP. BY THE

                For Petitioner  :SMT.S.MUMTAZ

                For Respondent  :SRI.T.R.RAMACHANDRAN NAIR,SC,DC BANK,TS

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :25/07/2008

 O R D E R
                         KURIAN JOSEPH, J.
               ---------------------------------------
                   W.P.(C) No.33254 OF 2005
               ---------------------------------------
             Dated this the 25th day of July, 2008.


                           J U D G M E N T

The issue raised in this writ petition pertains to the recovery

steps initiated by the respondent-Bank. In view of the

intervening developments in case the petitioner has still any

grievance left, he may approach the Bank itself. It is made clear

that in case the petitioner does not co-operate with the Bank in

settling the matter, it will be open to the Bank to proceed with

the recovery.

This writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

smp

KURIAN JOSEPH, J.

W.P.(C) No.33254 OF 2005

J U D G M E N T

25.07.2008