IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 2807 of 2007(H)
1. GOPALAKRISHNAN.K. M/S.MILLENIUM BUSINESS
... Petitioner
Vs
1. THE CHIEF MANAGER,
... Respondent
2. THE CHIEF MANAGER,
For Petitioner :SRI.A.RAJASIMHAN
For Respondent :SRI.GEORGE THOMAS(MEVADA), SC, SBI
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :09/02/2007
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
```````````````````````````
W.P.(C) NO. 2807 OF 2007
```````````````````````````
Dated this the 9th day of February, 2007
J U D G M E N T
Sri.George Thomas (Mevada), Standing counsel takes notice
for the respondents.
2. After hearing counsel for the parties on the merits of
the matter itself, this writ petition is disposed of directing that if
the petitioner remits an amount of Rs.4 lakhs within a period of
two weeks and entire outstandings in two instalments payable on
or before 16th of March and 17th of April, 2007, further action
against the petitioner would be dropped. If the petitioner fails in
making any of the remittances as aforesaid, the benefit of this
judgment will stand recalled automatically and in such event the
Bank will also straight away proceed with recovery action.
Writ petition is disposed of as above.
THOTTATHIL B. RADHAKRISHNAN, JUDGE
Rp