Kerala High Court
Bindu Sree Jayakumar vs The Icici Bank Ltd on 17 July, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1529 of 2009()
1. BINDU SREE JAYAKUMAR,
... Petitioner
Vs
1. THE ICICI BANK LTD,
... Respondent
2. THE AUTHORISED OFFICER(CHIEF MANAGER),
For Petitioner :SRI.B.KRISHNA MANI
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :17/07/2009
O R D E R
KURIAN JOSEPH & K.SURENDRA MOHAN, JJ.
--------------------------------------------
W.A. No.1529 of 2009
----------------------------------------------
Dated 17th July, 2009.
J U D G M E N T
Kurian Joseph, J.
The limited grievance, after having heard the counsel
extensively is that the appellant needs some more time to pay
the amount as directed in the interim order dated 2.7.2009.
There are other contentions as well regarding the amount
directed to be deposited. Since it is only an interim order, it is
only appropriate that the appellant moves the learned Single
Judge for either extension of time or modification. Without
prejudice to such liberty, this Writ Appeal is closed.
KURIAN JOSEPH, JUDGE.
K.SURENDRA MOHAN, JUDGE.
tgs
KURIAN JOSEPH &
K.SURENDRA MOHAN, JJ.
———————————————-
W.A. No.1529 of 2009
———————————————-
J U D G M E N T
Dated 17th July, 2009.