Kerala High Court
Sreeja.C vs The Alappuzha District … on 22 February, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 25700 of 2007(H)
1. SREEJA.C, HARIHARAVILASAM,
... Petitioner
Vs
1. THE ALAPPUZHA DISTRICT CO-OPERATIVE
... Respondent
2. THE BRANCH MANAGER, THE ALAPPUZHA
3. PREMALATHA DEVI, CLERK,
4. THE DEPUTY DIRECTOR OF PANCHAYATHS,
For Petitioner :SRI.J.OM PRAKASH
For Respondent :SRI.V.G.ARUN,SC,ALAPPUZHA DIST.CO.OP.BA
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :22/02/2008
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
——————————-
W.P(C) No. 25700 OF 2007
———————————–
Dated this the 22nd day of February, 2008
JUDGMENT
Learned counsel for the petitioner submits that entire
amounts of the loan transaction have been paid and nothing
survives in this Writ Petition. Hence closed.
THOTTATHIL B. RADHAKRISHNAN,
JUDGE
ttb
WPC No. 6246 OF 2008
2