Kerala High Court
Joseph Thomas vs The Federal Bank Limited on 9 July, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 21608 of 2006(V)
1. JOSEPH THOMAS, S/O.THOMAS,
... Petitioner
2. JOSE THOMAS, S/O.JOSEPH THOMAS,
Vs
1. THE FEDERAL BANK LIMITED,
... Respondent
For Petitioner :SRI.O.P.NANDAKUMAR
For Respondent :SRI.GEORGE VARGHESE (MANACHIRACKEL)
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :09/07/2007
O R D E R
PIUS C. KURIAKOSE, J.
-------------------------------
W.P.(C) No. 21608 OF 2006
-----------------------------------
Dated this the 9th day of July, 2007
JUDGMENT
The learned counsel for the petitioner fairly concedes that the
petitioner was unable to comply with the condition imposed by this Court
for granting stay. Counsel further submits that the execution petition
itself has been subsequently closed by the execution court by granting
instalment facility due to some consensus between the decree holder
and the judgment debtor. In view of the closure of the Execution
Petition subsequently, this Writ Petition will stand disposed of as having
become infructuous.
PIUS C. KURIAKOSE, JUDGE
btt
WPC 2