IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4535 of 2005(M)
1. K.N.MANOHARAN, S/O. NARAYANAN,
... Petitioner
Vs
1. KANAYANNOOR CO-OPERATIVE KARSHIKA GRAMA
... Respondent
2. SENIOR INSPECTOR SPL.SALES OFFICER,
3. THE JOINT REGISTRAR OF CO-OPERATIVE
For Petitioner :SRI.B.S.SURESH (CHIRAKKARA)
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :04/07/2008
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.4535 of 2005
----------------------------------------------
Dated 4th July, 2008.
J U D G M E N T
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.
tgs
KURIAN JOSEPH, J
———————————————-
W.P.(C) No.4535 of 2005
———————————————-
J U D G M E N T
Dated 4th July, 2008.