High Court Kerala High Court

M.N.Sumangalayamma vs The Federal Bank Ltd on 3 February, 2010

Kerala High Court
M.N.Sumangalayamma vs The Federal Bank Ltd on 3 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2245 of 2010(E)


1. M.N.SUMANGALAYAMMA,
                      ...  Petitioner

                        Vs



1. THE FEDERAL BANK LTD, KONNI BRANCH,
                       ...       Respondent

2. AUTHORIZED OFFICER & DY.GENERAL MANAGER,

                For Petitioner  :SRI.S.MUHAMMED HANEEFF

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :03/02/2010

 O R D E R
               P.R.RAMACHANDRA MENON, J.
            =~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
                 W.P.(C) No. 2245 of 2010
            =~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
          Dated this the 3rd day of February, 2010

                          JUDGMENT

Learned counsel for the petitioner submits that the

condition imposed by this Court while granting the interim

order dated 21-1-2010 could not be complied with and that

the petitioner has field I.A. No.1388 of 2010 for extension of

time. The learned counsel also submits that the matter is

being attempted to be sorted out, by way of separate

proceedings and that the petitioner might be permitted to

proceed with other steps and to withdraw the writ petition,

reserving the rights and liberties as above.

This writ petition is dismissed as withdrawn

accordingly.

P.R.RAMACHANDRA MENON,
JUDGE

mn.