Kerala High Court
Indian Overseas Bank vs National Education Society on 8 February, 2011
IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP (DRT).No. 868 of 2010(O)
1. INDIAN OVERSEAS BANK,
... Petitioner
Vs
1. NATIONAL EDUCATION SOCIETY, T.C.28/1349,
... Respondent
For Petitioner :SRI.V.PHILIP MATHEW
For Respondent :SRI.SANTHAN V.NAIR
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :08/02/2011
O R D E R
C.K.ABDUL REHIM, J.
= = = = = = = = = = = = =
OP(DRT).No.868 of 2010-O.
= == = = = = = = = = = =
Dated this the 8th February, 2011.
J U D G M E N T
It is submitted by both sides that the Securitisation
Application is already been disposed off by the Debt
Recovery Tribunal, Ernakulam and hence the matter has
become infructuous.
2. Writ petition is accordingly dismissed as
infructuous.
C.K.ABDUL REHIM,
(Judge)
Kvs/-