Kerala High Court
D.Sathyanesan vs State Of Kerala on 19 September, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18830 of 2006(N)
1. D.SATHYANESAN, S/O.DEVADASAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE REGISTRAR OF CO-OPERATIVE
3. THE SPECIAL ARBITRATOR CUM SALE OFFICER,
4. THE POOVACHAL RURAL HOUSING CO-OPERATIVE
For Petitioner :SRI.ABRAHAM MATHEW (VETTOOR)
For Respondent :SRI.V.N.GOPALAKRISHNAN NAIR
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :19/09/2008
O R D E R
KURIAN JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P(C).No. 18830 OF 2006
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 19th day of September, 2008
JUDGMENT
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.
(KURIAN JOSEPH, JUDGE)
ttb