High Court Kerala High Court

Bank Of Baroda vs Mrs. Omana Thomas on 6 October, 2010

Kerala High Court
Bank Of Baroda vs Mrs. Omana Thomas on 6 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS.No. 453 of 2000(A)



1. BANK OF BARODA
                      ...  Petitioner

                        Vs

1. MRS. OMANA THOMAS
                       ...       Respondent

                For Petitioner  :SRI.M.P.RAMACHANDRAN NAIR (SR.)

                For Respondent  :SRI.P.R.PADMANABHAN NAIR

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :06/10/2010

 O R D E R
            THOTTATHIL B.RADHAKRISHNAN &
                     P. BHAVADASAN, JJ.
                 -------------------------------------------
                       A.S.No.453 OF 2000
                 -------------------------------------------
             Dated this the 6th day of October, 2010


                             JUDGMENT

Thottathil B.Radhakrishnan, J.

Learned counsel on either side states that the matter is

settled out of court. Learned counsel for the appellant seeks

leave to withdraw the appeal. Leave granted and the appeal is

dismissed as withdrawn.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge.

Sd/-

P.BHAVADASAN,
Judge.

kkb.6/10.