High Court Kerala High Court

Jose Medicals vs The I.N.G. Vysya Bank Ltd on 28 August, 2008

Kerala High Court
Jose Medicals vs The I.N.G. Vysya Bank Ltd on 28 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17007 of 2006(Y)


1. JOSE MEDICALS, IX/1433,
                      ...  Petitioner
2. SMT.MAYAMMA JOSE,

                        Vs



1. THE I.N.G. VYSYA BANK LTD.,
                       ...       Respondent

2. THE DISTRICT COLLECTOR,

3. THE DEPUTY TAHSILDAR (RR),

                For Petitioner  :SRI.K.G.ANIL BABU

                For Respondent  :SRI.K.K.JOHN

The Hon'ble MR. Justice P.R.RAMAN

 Dated :28/08/2008

 O R D E R
                         P.R.RAMAN, J.
               ---------------------------
                  W.P.(C).NO.17007 OF 2006
              ----------------------------
          DATED THIS THE 28TH DAY OF AUGUST,2008

                          JUDGMENT

The challenge in this writ petition is against the revenue

recovery proceedings initiated by the Ist respondent-Bank to

recover commercial term loan. For realization of the said loan

amount the Bank has already proceeded to institute a suit, after

withdrawing the revenue recovery action. Thus, the Bank having

withdrawn the revenue recovery action subject to their right to

continue the suit, this writ petition has become infructuous, since

the impugned order is no longer in existence.

Writ Petition is closed.

P.R.RAMAN,
Judge.

kcv.