IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34861 of 2008(A)
1. SRI.K. KUTTAGUPTHAN, PRESIDENT LAKSHMI
... Petitioner
Vs
1. CHIEF MANAGER/AUTHORISED OFFICER,
... Respondent
2. THE BRANCH MANAGER, PANJAB NATIONAL
3. THE DEBT RECOVERY TRIBUNAL,ERNAKULAM.
For Petitioner :SRI.T.SETHUMADHAVAN
For Respondent :SRI.K.P.SUDHEER
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :23/01/2009
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.34861 OF 2008
-------------------------------------------
Dated this the 23rd day of January, 2009
JUDGMENT
When this matter is taken up today, it is submitted that
Ext.P4 appeal is pending before the Debts Recovery Tribunal
and is posted to 9.2.2009. Since the DRT (Kerala &
Lakshadweep) has a Presiding Officer now, on regular basis,
this writ petition is dismissed without prejudice to contentions
in that appeal. The interim order of stay granted in this case
will continue till the DRT passes an order, even interlocutory.
It is clarified that the DRT will be at liberty to pass
interlocutory orders on considering the materials and the
parties will then be governed by such order.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
kkb.