IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 10929 of 2009(I)
1. P.MOITHEEN,S/O.KUNJAYAMMU,OTHUPALLIYIL,
... Petitioner
Vs
1. INSPECTOR OF ARIBITRATION AND EXECUTION,
... Respondent
2. THE SECRETARY,ARIYUR SERVICE CO-OP BANK
For Petitioner :SRI.R.O.MUHAMED SHEMEEM
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :20/11/2009
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W. P (C) No. 10929 of 2009
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 20th November, 2009.
J U D G M E N T
This Court admitted this writ petition and passed an interim
order on 2-4-2009 as follows:
“There will be interim stay as prayed for, for three months,
on condition that the petitioner deposits amounts at the rate of
Rs.60,000/- per month, payable on or before the 30th of April, May
and June, 2009 since that is the principal amount availed as loan.
If there is default in remitting any of the instalments as abovesaid,
the benefit of this order will stand recalled automatically.”
The petitioner has not paid process till date. When the matter
was taken up today in the defect list, none appears for the petitioner.
Accordingly, the writ petition is dismissed for non-prosecution.
Sd/- S. Siri Jagan, Judge.
Tds/
[True copy]
P.S to Judge.