Kerala High Court
C.Santhamma vs Kerala State Co.Op.Bank Idukki … on 6 August, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23650 of 2008(M)
1. C.SANTHAMMA, PUTHIYAPARAMBIL, ELLUMPURAM
... Petitioner
Vs
1. KERALA STATE CO.OP.BANK IDUKKI REP. BY
... Respondent
For Petitioner :SRI.NIDHI BALACHANDRAN
For Respondent :SRI.NAGARAJ NARAYANAN,SC,K.S.CO-OP BANK
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :06/08/2008
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.23650 OF 2008
-------------------------------------------
Dated this the 6th day of August, 2008
JUDGMENT
Having heard counsel for parties, this writ petition is
ordered, without expressing anything on merits, directing that
Ext.P2 will be taken up, considered and orders issued by the
respondent, in accordance with law, within a period of one
month from the date of receipt of a copy of this judgment.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge
kkb.7/8.