High Court Kerala High Court

Amina vs The Urban Co-Operative Bank Ltd on 14 July, 2008

Kerala High Court
Amina vs The Urban Co-Operative Bank Ltd on 14 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 689 of 2008()


1. AMINA, W/O.MOIDEENKUTTY, ALIKKAL HOUSE,
                      ...  Petitioner
2. SUHARA, D/O.MOIDEENKUTTY, ALIKKAL HOUSE,
3. ZUBAIDA, D/O.MOIDEENKUTTY, ALIKKAL HOUSE

                        Vs



1. THE  URBAN CO-OPERATIVE BANK LTD.,
                       ...       Respondent

2. THE MANAGER, URBAN CO-OPERATIVE BANK LTD

                For Petitioner  :SRI.K.MUHAMMED SALAHUDHEEN

                For Respondent  :SRI.E.K.MADHAVAN

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER

 Dated :14/07/2008

 O R D E R
                         H.L.Dattu,C.J. & A.K.Basheer,J.
                        ----------------------------------------------
                               W.A.No.689 of 2008
                        -----------------------------------------------

                       Dated, this the 14th day of July, 2008

                                       JUDGMENT

Basheer, J.

This Writ Appeal, which is at the instance of the writ petitioners, is

directed against the following interim order passed by the learned Single Judge:

“Notice and interim stay for four months on condition that

the petitioner deposits at the rate of Rs.20,000/- per month, on or

before 10th of every month, commencing from March 2008”.

2. When this Writ Appeal came up for consideration, this Court

had granted interim stay of the orders passed by the learned Single Judge. Now,

it is submitted by the learned counsel for the respondents that the appellants

have not complied with the interim directions issued by the learned Single Judge.

3. After hearing the learned counsel for the parties, we are of the

view that the Writ Appeal need not be kept pending. It would be appropriate that

the parties would approach the learned Single Judge for appropriate modification

of the orders passed by the Court.

4. Accordingly, the Writ Appeal is closed.

5. In view of the orders passed in the Writ Appeal, I.A.No.628 of

2008 is closed.




                                                           H.L.Dattu
                                                        Chief Justice




                                                        A.K.Basheer
vku/-                                                       Judge