High Court Kerala High Court

Anitha Titus vs The Assistant Registrar Of … on 29 May, 2008

Kerala High Court
Anitha Titus vs The Assistant Registrar Of … on 29 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8431 of 2008(D)


1. ANITHA TITUS,W/O. TITUS MANI,
                      ...  Petitioner

                        Vs



1. THE ASSISTANT REGISTRAR OF CO-OPERATIVE
                       ...       Respondent

2. THE KOTTAYAM DISTRICT  CO-OPERATIVE

                For Petitioner  :SRI.THOMAS ANTONY

                For Respondent  :SRI.T.R.HARIKUMAR,SC,KTM DIST CO.BANK L

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :29/05/2008

 O R D E R
            THOTTATHIL B.RADHAKRISHNAN, J.
                   -------------------------------------------
                     W.P(C).No.8431 OF 2008
                  -------------------------------------------
               Dated this the 29th day of May, 2008


                              JUDGMENT

Learned Government Pleader, on instructions, submits that

though an execution petition has been received and the

statement to the contrary in the affidavit of the respondent was

erroneous and a mistake of fact, the competent authority has

initiated proper action as of now and has issued notice to the

Bank. Hence, it is directed that the proceedings on the

execution petition shall be concluded in accordance with law,

within an outer limit of four months from the date of receipt of a

copy of this judgment.

The writ petition ordered accordingly.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge
kkb.