High Court Kerala High Court

Gopalakrishnan.K. … vs The Chief Manager on 9 February, 2007

Kerala High Court
Gopalakrishnan.K. … vs The Chief Manager on 9 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 2807 of 2007(H)


1. GOPALAKRISHNAN.K. M/S.MILLENIUM BUSINESS
                      ...  Petitioner

                        Vs



1. THE CHIEF MANAGER,
                       ...       Respondent

2. THE CHIEF MANAGER,

                For Petitioner  :SRI.A.RAJASIMHAN

                For Respondent  :SRI.GEORGE THOMAS(MEVADA), SC, SBI

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :09/02/2007

 O R D E R
                THOTTATHIL B. RADHAKRISHNAN, J.

                        ```````````````````````````

                       W.P.(C) NO. 2807 OF 2007

                        ```````````````````````````

             Dated this the 9th day of February, 2007


                              J U D G M E N T

Sri.George Thomas (Mevada), Standing counsel takes notice

for the respondents.

2. After hearing counsel for the parties on the merits of

the matter itself, this writ petition is disposed of directing that if

the petitioner remits an amount of Rs.4 lakhs within a period of

two weeks and entire outstandings in two instalments payable on

or before 16th of March and 17th of April, 2007, further action

against the petitioner would be dropped. If the petitioner fails in

making any of the remittances as aforesaid, the benefit of this

judgment will stand recalled automatically and in such event the

Bank will also straight away proceed with recovery action.

Writ petition is disposed of as above.

THOTTATHIL B. RADHAKRISHNAN, JUDGE

Rp