High Court Kerala High Court

K.B. Babu vs State Bank Of Travancore on 11 July, 2007

Kerala High Court
K.B. Babu vs State Bank Of Travancore on 11 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 36968 of 2003(A)


1. K.B. BABU, KUMADY HOUSE, KUMILY.P.O,
                      ...  Petitioner

                        Vs



1. STATE BANK OF TRAVANCORE, REP. BY ITS
                       ...       Respondent

2. RAJAN, S/O KARUNAKARAN,

                For Petitioner  :SRI.J.OM PRAKASH

                For Respondent  :SRI.M.PATHROSE MATHAI

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :11/07/2007

 O R D E R
                             PIUS C. KURIAKOSE, J.

                  ..........................................................

                            W.P.(C)No.36968 OF 2003

                  ...........................................................

                       DATED THIS THE 11th JULY, 2007


                                   J U D G M E N T

Counsel for the petitioner reports that the petitioner has not

complied with the condition imposed by this Court on 21.11.2003 that

he shall deposit a sum of Rs.50,000/- within one month from that day.

I am of the view that this Court will not be justified in exercising its

discretion in favour of a person who does not comply with the

condition imposed for granting interim relief. The Writ Petition will

stand dismissed.

(PIUS C.KURIAKOSE, JUDGE)

tgl

WP(C)N0.

-2-