High Court Kerala High Court

K.Narayanan vs Ottapalam Co-Op.Urban Bank Ltd on 27 June, 2008

Kerala High Court
K.Narayanan vs Ottapalam Co-Op.Urban Bank Ltd on 27 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8756 of 2005(P)


1. K.NARAYANAN, S/O.KUNDAN MARIYIL
                      ...  Petitioner

                        Vs



1. OTTAPALAM CO-OP.URBAN BANK LTD.,
                       ...       Respondent

2. THE SPECIAL SALE OFFICER,

                For Petitioner  :SRI.E.R.VENKATESWARAN

                For Respondent  :SRI.M.V.BOSE

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :27/06/2008

 O R D E R
                       KURIAN JOSEPH, J.
             -----------------------------------------
                   W.P(C) No.8756 of 2005
             -----------------------------------------
             Dated this the 27th day of June, 2008

                             JUDGMENT

The issue raised in this writ petition pertains to the recovery

steps initiated by the respondent Bank. In view of the

intervening developments in case the petitioner has still any

grievance left, he may approach the Bank itself. It is made clear

that in case the petitioner does not co-operate with the Bank in

settling the matter, it will be open to the Bank to proceed with

the recovery.

The writ petition is disposed of as above.

(KURIAN JOSEPH, JUDGE)

ahg.

KURIAN JOSEPH, J.

———————————–
W.P(C).No.8756 of 2005

———————————–

JUDGMENT

27th June, 2008