High Court Kerala High Court

Samuel Varghese vs Krishna Panickal Rajan on 18 August, 2010

Kerala High Court
Samuel Varghese vs Krishna Panickal Rajan on 18 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21473 of 2010(O)


1. SAMUEL VARGHESE, PERUMPALLY PUTHEN VEEDU
                      ...  Petitioner

                        Vs



1. KRISHNA PANICKAL RAJAN,
                       ...       Respondent

2. SHAMSUDEEN & COMPANY REPRESENTED BY ITS

3. MRS.P.ISHA BEEVI, PARTNER,

4. A.NAHAS, PARTNER,

5. MRS.BEENA BHAI, PARTNER,

6. MRS.LUBABATH, PARTNER,

7. THE BRANCH MANAGER, INDIAN BANK,

8. THE RECOVERY OFFICER, DEBTS RECOVERY

9. SEETHA NAHAS, W/O.NAHAS,

10. AISHA, D/O.NAHAS,

11. ABDUL, S/O.NAHAS,

12. AZARA, S/O.NAHAS, PATTINIYASHIKOM VEEDU,

                For Petitioner  :SRI.C.RAJENDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :18/08/2010

 O R D E R

THOMAS P. JOSEPH, J.

————————————–
W.P.(C) No.21473 of 2010

————————————–
Dated this the 18th day of August, 2010.

JUDGMENT

Learned counsel for petitioner states that the matter is settled between the

parties outside court and hence the Writ Petition is not pressed.

Submission is recorded and the Writ Petition is dismissed as not pressed.

THOMAS P.JOSEPH,
Judge.

cks