IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1742 of 2007()
1. DHANALAKSHMI BANK LTD.,
... Petitioner
Vs
1. M.A.K. AZAD,
... Respondent
2. DEBTS RECOVERY,
For Petitioner :SRI.C.K.KARUNAKARAN,SC,DHANALAKSHMI BAN
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice V.K.MOHANAN
Dated :10/09/2009
O R D E R
C.N.RAMACHANDRAN NAIR &
V.K.MOHANAN, JJ.
---------------------------------------------
W.A.No. 1742 of 2007
---------------------------------------------
Dated this the 10th day of September, 2009
J U D G M E N T
Ramachandran Nair, J:
The writ appeal is filed against the interim
order dated 9.7.2008 in W.P(C) No.19921 of 2007
and, it is reported that the writ petition itself is
disposed of. Consequently, the writ appeal becomes
infructuous and the same is accordingly dismissed.
C.N.Ramachandran Nair,
Judge.
V.K.Mohanan,
Judge.
MBS/
I.T.A. NO.
:-2-:
C.N.RAMACHANDRAN NAIR
&
V.K.MOHANAN, JJ.
—————————————————
I.T.A.NO. OF 200
——————————————–
J U D G M E N T
I.T.A. NO.
:-3-:
DATED: -9-2009