High Court Kerala High Court

Indian Overseas Bank vs National Education Society on 8 February, 2011

Kerala High Court
Indian Overseas Bank vs National Education Society on 8 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP (DRT).No. 868 of 2010(O)


1. INDIAN OVERSEAS BANK,
                      ...  Petitioner

                        Vs



1. NATIONAL EDUCATION SOCIETY, T.C.28/1349,
                       ...       Respondent

                For Petitioner  :SRI.V.PHILIP MATHEW

                For Respondent  :SRI.SANTHAN V.NAIR

The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :08/02/2011

 O R D E R
                 C.K.ABDUL REHIM, J.

              = = = = = = = = = = = = =
               OP(DRT).No.868 of 2010-O.
              = == = = = = = = = = = =

             Dated this the 8th February, 2011.

                    J U D G M E N T

It is submitted by both sides that the Securitisation

Application is already been disposed off by the Debt

Recovery Tribunal, Ernakulam and hence the matter has

become infructuous.

2. Writ petition is accordingly dismissed as

infructuous.

C.K.ABDUL REHIM,
(Judge)

Kvs/-