IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 24679 of 2007(K)
1. ASOKAN S.,
... Petitioner
Vs
1. STATE BANK OF TRAVANCORE,
... Respondent
2. THE BRANCH MANAGER,
For Petitioner :SMT.S.K.DEVI
For Respondent :SRI.M.PATHROSE MATTHAI (SR.)
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :14/09/2007
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 24679 OF 2007
====================
Dated this the 14th day of September, 2007
J U D G M E N T
When this matter came up for orders today, learned
counsel for the writ petitioner submitted that the entire
arrears of interest will be paid within a period of two weeks
from today and that the entire balance amount will also be
paid before 31st of December 2007. This undertaking of the
learned counsel is recorded. If the petitioner pays the
amount as undertaken by him, the Bank will not proceed in
pursuance to Ext.P3. On the otherhand, if there is breach of
the undertaking in any manner, Bank will be at liberty to
proceed with the matter, without any further notice.
Writ petition is disposed of as above.
Sd/-
ANTONY DOMINIC, JUDGE.
Rp