Kerala High Court
Ambi vs The Authorised Officer on 20 November, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 2548 of 2009()
1. AMBI, S/O.LATE SUKUMARAN, ROHINI,
... Petitioner
2. JAYANANDA MALLAN,
Vs
1. THE AUTHORISED OFFICER,
... Respondent
2. CANARA BANK, MAYITHARA BRANCH,
4. HUXALAL M.R., M/S.M.S.FUELS,
For Petitioner :SRI.B.PRAMOD
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice A.K.BASHEER
Dated :20/11/2009
O R D E R
S.R. Bannurmath, C.J. & A.K. Basheer, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.A.No. 2548 OF 2009
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 20th day of November, 2009
JUDGMENT
Basheer, J.
It is brought to our notice that Debt Recovery Tribunal
has issued orders staying the sale of the property in question.
Learned counsel submits that the Writ Appeal has therefore
become infructuous.
2. We make it clear that we have not considered the
merit of any of the contentions raised by the appellants. It
will be open to the appellants to pursue the remedy available
to them, in accordance with law.
Writ Appeal is closed.
S.R. Bannurmath,
Chief Justice.
A.K. Basheer,
Judge.
ttb
WA No.
-:2:-