High Court Kerala High Court

Sulfath Beevi vs Kerala Financial Corporation on 19 September, 2008

Kerala High Court
Sulfath Beevi vs Kerala Financial Corporation on 19 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5669 of 2004(Y)


1. SULFATH BEEVI,
                      ...  Petitioner

                        Vs



1. KERALA FINANCIAL CORPORATION,
                       ...       Respondent

2. THE CHIEF MANAGER,

3. THE BRANCH MANAGER,

4. M.SHAJAHAN,

5. ABEEDA BEEVI,

                For Petitioner  :SRI.V.R.GOPU

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :19/09/2008

 O R D E R
                        KURIAN JOSEPH, J.
              ----------------------------------------------
                  W.P.(C) No.5669 of 2004
              ----------------------------------------------
                 Dated 19th September, 2008.

                          J U D G M E N T

Petitioner approached this court aggrieved by the

proceedings initiated by the first respondent. According to the

petitioner, the subject matter is pending before the Munsiff Court,

Nedumangad as O.S.No.613/2003. Be that as it may, in view of

the intervening developments pursuant to the interim order dated

22.7.2004, in case the petitioner has still any grievance left, she

may work out the same before the civil court.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

W.P.(C) No.5669 of 2004

———————————————-

J U D G M E N T

Dated 19th September, 2008.