High Court Kerala High Court

Alavi vs The Special Sale Officer on 22 August, 2008

Kerala High Court
Alavi vs The Special Sale Officer on 22 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25540 of 2005(M)


1. ALAVI, S/O.KUNHAMMED,
                      ...  Petitioner
2. SAINABA, W/O.ALAVI,  AS ABOVE.

                        Vs



1. THE SPECIAL SALE OFFICER,
                       ...       Respondent

2. THE ASSISTANT REGISTRAR OF CO-OPERATIVE

                For Petitioner  :SRI.A.KRISHNAN

                For Respondent  :SRI.M.SASINDRAN

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :22/08/2008

 O R D E R
                        KURIAN JOSEPH, J.
              ----------------------------------------------
                  W.P.(C) No.25540 of 2005
              ----------------------------------------------
                  Dated 22nd August, 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 petitioners have still any

grievance left, they may approach the Bank itself. It is made clear

that in case the petitioners do not cooperate 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.25540 of 2005

———————————————-

J U D G M E N T

Dated 22nd August, 2008.