Kerala High Court
P.K. Parimalam Aged 46 Years vs The Debt Recovery Appellate … on 12 January, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 15143 of 2002(C)
1. P.K. PARIMALAM AGED 46 YEARS,
... Petitioner
Vs
1. THE DEBT RECOVERY APPELLATE TRIBUNAL,
... Respondent
2. UNION OF INDIA REPRESENTED BY THE
For Petitioner :SMT.SUSEELA R.BHATT
For Respondent :SRI.P.S.SREEDHARAN PILLAI, SCGSC
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :12/01/2007
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
O.P. No. 15143 of 2002
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
Dated this, the 12th January, 2007.
J U D G M E N T
Counsel for the petitioners now appearing in these cases
submits before me that these cases were entrusted to her by another
advocate, who now instructs her orally that according to his
information, these original petitions have become infructuous.
Therefore, these original petitions are dismissed as infructuous with
liberty to the petitioners to move this Court with an appropriate
petition, if the situation is otherwise.
S. Siri Jagan, Judge.
Tds/