Kerala High Court
Chandran vs The Joint Registrar(General) on 2 September, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36771 of 2007(C)
1. CHANDRAN, S/O VELAYUDHAN,
... Petitioner
Vs
1. THE JOINT REGISTRAR(GENERAL),
... Respondent
2. THE TRISSUR DISTRICT CO-OP. BANK LTD.,
3. SALE OFFICER,
For Petitioner :SMT.S.MUMTAZ
For Respondent :SRI.V.G.ARUN,SC,THRISSUR DIST.CO-OP BAN
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :02/09/2008
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.36771 OF 2007
-------------------------------------------
Dated this the 2nd day of September, 2008
JUDGMENT
The petitioner, at the stage of admission, did not advance
any case, except a request for instalment. That was virtually
granted by the interim order dated 12.12.2007. No remittance is
made. It is unfortunate that the bank did not further proceed
with prompt action in spite of the last sentence of the interim
order dated 12.12.2007. This writ petition is dismissed.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
kkb.