Kerala High Court
Ibrahimkutty vs State Bank Of Travancore on 29 October, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4520 of 2009(K)
1. IBRAHIMKUTTY , MAHAMOOD STORES
... Petitioner
Vs
1. STATE BANK OF TRAVANCORE
... Respondent
2. ASSISTANT GENERAL MANAGER
3. THE CHIEF MANAGER, ASSET RECOVERY
4. THE RECOVERY OFFICER, DEBTS RECOVERY
For Petitioner :SRI.P.B.SURESH KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :29/10/2010
O R D E R
P.R.RAMACHANDRA MENON, J
--------------------------------------
W.P.(C).NO.4520 OF 2009
-------------------------------------
Dated this the 29th day of October, 2010
JUDGMENT
Service of notice to the additional 5th respondent stands still to be
completed. Though the petitioner sought for time by ‘one week’ on 21-
10-2010, the defect still continues. There is no representation for the
petitioner as well. In the said circumstances, the writ petition is
dismissed for default/non prosecution.
P.R.RAMACHANDRAMENON,JUDGE
pm