High Court Kerala High Court

K. Vidyadharan Thampi vs Indian Bank on 25 February, 2010

Kerala High Court
K. Vidyadharan Thampi vs Indian Bank on 25 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14211 of 2007(P)


1. K. VIDYADHARAN THAMPI,
                      ...  Petitioner

                        Vs



1. INDIAN BANK, SHANMUGHAM ROAD,
                       ...       Respondent

2. DEBT RECOVESRY APPELLATE TRIBUNAL,

3. THE DEBT RECOVERY TRIBUNAL ERNAKULAM,

                For Petitioner  :SRI.T.K.VIPINDAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :25/02/2010

 O R D E R
                         P.N.RAVINDRAN, J.
                         ---------------------------
                     W.P.(C) No. 14211 OF 2007
                          --------------------------
              Dated this the 25th day of February, 2010

                           J U D G M E N T

Sri. T.K.Vipindas, the learned counsel appearing for the

petitioner, submits that the reliefs prayed for in the writ petition have

become infructuous. In the light of the said submission, this writ

petition is dismissed as infructuous.

P.N.RAVINDRAN,
(JUDGE)

vps

2