IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2499 of 2009(V)
1. JOSSY VARGHESE, AGED 47 YEARS,
... Petitioner
Vs
1. THE BRANCH MANAGER, ING VYSYA BANK
... Respondent
2. THE AUTHORISED OFFICER, ING VYSYA BANK
3. JOGY VARGHESE, S/O.LATE T.J.VARGHESE,
For Petitioner :SRI.BIMAL K.NATH
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :23/01/2009
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
= = = = = = = = = = = = = = = = = = = = = = = =
W.P.(C).No.2499 of 2009-V
= = = = = = = = = = = = = = = = = = = = = = = =
Dated this the 23rd day of January, 2009.
JUDGMENT
Petitioner’s counsel seeks an adjournment. The
learned counsel for the bank points out that the
third respondent had filed WP(C).33310/2008 and
obtained judgment dated 11-12-2008 by which that
writ petition was permitted to be withdrawn as no
amount was deposited following the interim order
passed in that case. The learned counsel for the
bank further points out that the said writ petition
was also filed through the same counsel.
The petitioner herein says that he is the guarantor
for a loan availed by the third respondent. The
principal debtor, having failed to pay off the
amounts in terms of the interim orders, that
ultimately led to the dismissal of WP(C)3331/2008.
I am not inclined to consider this writ petition.
The same is accordingly dismissed.
THOTTATHIL B. RADHAKRISHNAN,
JUDGE.
Sha/050209