IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 888 of 2010(G)
1. SYNDICATE BANK, PAYYANNUR BRANCH,
... Petitioner
Vs
1. P.T.KARUNAKARAN NAMBIR,
... Respondent
2. P.PARVATHI, W/O. P.T.KARUNAKARAN
For Petitioner :SRI.R.S.KALKURA
For Respondent : No Appearance
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :12/10/2010
O R D E R
M.N. KRISHNAN, J.
= = = = = = = = = = = = = =
R.P. 888 OF 2010 IN
W.P.C. NO. 6365 OF 2007
= = = = = = = = = = = = = = =
Dated this the 12th day of October, 2010
O R D E R
This review petition is filed against the order
of this Court in W.P.C.6365/07. The said writ
petition was dismissed but it was observed “at the
same time so far as interest is concerned, I think
nothing has become final till this date and the
Court before allowing the interest or the rate of
interest should hear both sides and incorporate the
same in the judgment and decree.” The original
judgment in the operative portion paragraph 2 last
sentence is to the effect that “the Bank is
directed to furnish statement of account
calculating the interest on the basis of the above
directions within a period of one month from the
date of this judgment.” I am informed that in
accordance with the directions statements were
filed and it has been incorporated in Ext.A5
R.P. 888 OF 2010 IN
W.P.C. NO. 6365 OF 2007
-:2:-
decree. Since it has already been incorporated and
as it was not brought to my notice the observation
was made by me in the judgment. Now it requires
correction. Therefore I clarify that though there
is a direction by me to that effect since there had
been a compliance of that direction even prior to
the passing of the order, nothing need to be
further done as stated in the judgment. Clarified
accordingly.
The R.P. is disposed of as stated above.
M.N. KRISHNAN, JUDGE.
ul/-