High Court Kerala High Court

Joseph Thomas vs The Federal Bank Limited on 9 July, 2007

Kerala High Court
Joseph Thomas vs The Federal Bank Limited on 9 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 21608 of 2006(V)


1. JOSEPH THOMAS, S/O.THOMAS,
                      ...  Petitioner
2. JOSE THOMAS, S/O.JOSEPH THOMAS,

                        Vs



1. THE FEDERAL BANK LIMITED,
                       ...       Respondent

                For Petitioner  :SRI.O.P.NANDAKUMAR

                For Respondent  :SRI.GEORGE VARGHESE (MANACHIRACKEL)

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :09/07/2007

 O R D E R
                        PIUS C. KURIAKOSE, J.
                         -------------------------------
                      W.P.(C) No. 21608 OF 2006
                       -----------------------------------
                    Dated this the 9th day of July, 2007

                                JUDGMENT

The learned counsel for the petitioner fairly concedes that the

petitioner was unable to comply with the condition imposed by this Court

for granting stay. Counsel further submits that the execution petition

itself has been subsequently closed by the execution court by granting

instalment facility due to some consensus between the decree holder

and the judgment debtor. In view of the closure of the Execution

Petition subsequently, this Writ Petition will stand disposed of as having

become infructuous.




                                         PIUS C. KURIAKOSE, JUDGE
btt

WPC    2