IN THE HIGH COURT OF KERALA AT ERNAKULAM
RFA.No. 354 of 2008()
1. ABDUL MANAF T.P.,
... Petitioner
Vs
1. UNION OF INDIA, REPRESENTED BY ITS
... Respondent
2. M/S DARASANA STORES, UNNIKULAM P.O.,
3. N.V. ABDU RAHIMAN, S/O MARAKKAR HAJI,
4. MOHAMMED IQBAL, CENTRAL AVENUE,
For Petitioner :SRI.PHILIP ANTONY CHACKO
For Respondent :SRI.A.S.P.KURUP, SC, UBI
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS
Dated :09/10/2009
O R D E R
K.M.JOSEPH & M.L.JOSEPH FRANCIS, JJ.
```````````````````````````````````
R.F.A. No. 354 OF 2008
```````````````````````````````````
Dated this the 9th day of October, 2009
J U D G M E N T
Joseph, J.
When the matter came up, it is submitted that the
appellant has paid the entire amount as per the order passed
by this Court. There is no dispute regarding this aspect. In
such circumstances, this appeal is closed.
2. Learned counsel for the appellant submits that the
documents relating to the property, which have been
produced by the plaintiff, may be directed to be returned to
the appellant. Learned counsel for the respondent Bank
submits that they will make an application for return of the
documents before the court below, within one week from the
date of receipt of a copy of this judgment.
It is further ordered, upon receipt of the application
by the plaintiff Bank, the documents shall be returned to the
Bank, within one week from the date of receipt of the
RFA.354/08
: 2 :
application. The learned counsel for the Bank submits that
within one week of receipt of the said documents, the same
will be handed over to the appellant. It is recorded.
(K.M.JOSEPH, JUDGE)
(M.L.JOSEPH FRANCIS, JUDGE)
aks