Kerala High Court
Sreedevi vs The Area Manager on 18 December, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37418 of 2008(D)
1. SREEDEVI, SREENILAYAM, CHARAVALLY,
... Petitioner
2. HENA C. BABU, VENATTUCHIRAYIL,
Vs
1. THE AREA MANAGER , L.I.C. HOUSING
... Respondent
For Petitioner :SRI.RAJIT
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :18/12/2008
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
------------------------------------------------------
W.P.(C) NO.37418 OF 2008 (D)
------------------------------------------------------
Dated this the 18th day of December, 2008
J U D G M E N T
Petitioners faced recovery proceedings on account of default
in repayment of two loan transactions of Rs.5 lakhs and 4 lakhs availed
from the respondent. Petitioners stand concluded by Exhibit P3 and P4
judgments. Those judgments have become final. This writ petition fails and
the same is accordingly dismissed.
Sd/-
THOTTATHIL B. RADHAKRISHNAN,
JUDGE
skr/22/12
// True copy //
P.A. to Judge.