High Court Kerala High Court

Joseph Manoj Christie vs State Of Kerala on 25 July, 2008

Kerala High Court
Joseph Manoj Christie vs State Of Kerala on 25 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 11758 of 2005(Y)


1. JOSEPH MANOJ CHRISTIE, AGED 30,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY ITS
                       ...       Respondent

2. THE PRESIDENT, CO-OPERATIVE URBAN BANK,

                For Petitioner  :SRI.H.HARIKUMAR (KOLLAM)

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :25/07/2008

 O R D E R
                       KURIAN JOSEPH, J.
             -----------------------------------------
                  W.P(C) No.11758 of 2005
             -----------------------------------------
             Dated this the 25th day of July, 2008

                             JUDGMENT

The issue raised in this writ petition pertains to the recovery

steps initiated by the respondent Bank. In view of the

intervening developments in case the petitioner has still any

grievance left, he may approach the Bank itself. It is made clear

that in case the petitioner does not co-operate with the Bank in

settling the matter, it will be open to the Bank to proceed with

the recovery.

The writ petition is disposed of as above.

(KURIAN JOSEPH, JUDGE)

ahg.

KURIAN JOSEPH, J.

———————————–
W.P(C).No.11758 of 2005

———————————–

JUDGMENT

25th July, 2008