IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8431 of 2008(D)
1. ANITHA TITUS,W/O. TITUS MANI,
... Petitioner
Vs
1. THE ASSISTANT REGISTRAR OF CO-OPERATIVE
... Respondent
2. THE KOTTAYAM DISTRICT CO-OPERATIVE
For Petitioner :SRI.THOMAS ANTONY
For Respondent :SRI.T.R.HARIKUMAR,SC,KTM DIST CO.BANK L
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :29/05/2008
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.8431 OF 2008
-------------------------------------------
Dated this the 29th day of May, 2008
JUDGMENT
Learned Government Pleader, on instructions, submits that
though an execution petition has been received and the
statement to the contrary in the affidavit of the respondent was
erroneous and a mistake of fact, the competent authority has
initiated proper action as of now and has issued notice to the
Bank. Hence, it is directed that the proceedings on the
execution petition shall be concluded in accordance with law,
within an outer limit of four months from the date of receipt of a
copy of this judgment.
The writ petition ordered accordingly.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge
kkb.