Kerala High Court
Bank Of Baroda vs Mrs. Omana Thomas on 6 October, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
AS.No. 453 of 2000(A)
1. BANK OF BARODA
... Petitioner
Vs
1. MRS. OMANA THOMAS
... Respondent
For Petitioner :SRI.M.P.RAMACHANDRAN NAIR (SR.)
For Respondent :SRI.P.R.PADMANABHAN NAIR
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice P.BHAVADASAN
Dated :06/10/2010
O R D E R
THOTTATHIL B.RADHAKRISHNAN &
P. BHAVADASAN, JJ.
-------------------------------------------
A.S.No.453 OF 2000
-------------------------------------------
Dated this the 6th day of October, 2010
JUDGMENT
Thottathil B.Radhakrishnan, J.
Learned counsel on either side states that the matter is
settled out of court. Learned counsel for the appellant seeks
leave to withdraw the appeal. Leave granted and the appeal is
dismissed as withdrawn.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
Sd/-
P.BHAVADASAN,
Judge.
kkb.6/10.