IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17007 of 2006(Y)
1. JOSE MEDICALS, IX/1433,
... Petitioner
2. SMT.MAYAMMA JOSE,
Vs
1. THE I.N.G. VYSYA BANK LTD.,
... Respondent
2. THE DISTRICT COLLECTOR,
3. THE DEPUTY TAHSILDAR (RR),
For Petitioner :SRI.K.G.ANIL BABU
For Respondent :SRI.K.K.JOHN
The Hon'ble MR. Justice P.R.RAMAN
Dated :28/08/2008
O R D E R
P.R.RAMAN, J.
---------------------------
W.P.(C).NO.17007 OF 2006
----------------------------
DATED THIS THE 28TH DAY OF AUGUST,2008
JUDGMENT
The challenge in this writ petition is against the revenue
recovery proceedings initiated by the Ist respondent-Bank to
recover commercial term loan. For realization of the said loan
amount the Bank has already proceeded to institute a suit, after
withdrawing the revenue recovery action. Thus, the Bank having
withdrawn the revenue recovery action subject to their right to
continue the suit, this writ petition has become infructuous, since
the impugned order is no longer in existence.
Writ Petition is closed.
P.R.RAMAN,
Judge.
kcv.