Kerala High Court
Babu John vs The Recovery Officer on 24 February, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2039 of 2010(D)
1. BABU JOHN, AGED 40 YEARS, S/O.SCARIA,
... Petitioner
Vs
1. THE RECOVERY OFFICER, OFFICE OF THE
... Respondent
2. BANK OF INDIA, TRIVANDRUM MAIN BRANCH,
3. SABU SANKER ALIASES THOMAS, S/O.THOMAS
4. THRESIAMMA JOHN, EDAPPATTU KAVUNGAL
For Petitioner :SRI.C.PUSHPODARAN
For Respondent :SRI.T.P.M.IBRAHIM KHAN,ASST.S.G OF INDI
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :24/02/2010
O R D E R
P.R.Ramachandra Menon, J.
------------------------------------------
W.P.(C) No.2039 of 2010
------------------------------------------
Dated this the 24th day of February, 2010
JUDGMENT
When the matter came up for consideration before
this Court on 21.1.2010, coercive proceedings were intercepted
on condition that the petitioner deposited a sum of Rs.5 lakhs on
or before 31st January, 2010. Subsequently it was brought to the
notice of this Court yesterday, that the condition was not
complied with. There was no representation for the petitioner
yesterday and hence the case was adjourned to this date. Today
also, there is no representation for the petitioner.
Therefore, no interference is called for. Writ petition
is dismissed for default.
P.R.Ramachandra Menon,
Judge
vns