Kerala High Court
Judy Jacob vs Union Of India on 20 July, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 16421 of 2005(E)
1. JUDY JACOB, W/O.K.C.JACOB,
... Petitioner
Vs
1. UNION OF INDIA, REPRESENTED BY ITS
... Respondent
2. RESERVE BANK OF INDIA,
3. STATE BANK OF TRAVANCORE,
4. STATE BANK OF TRAVANCORE,
5. STATE BANK OF TRAVANCORE,
6. C.GRIGORI, S/O.THOMAS CHACKO,
For Petitioner :SRI.M.RAMASWAMY PILLAI
For Respondent :SRI.R.S.KALKURA
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :20/07/2007
O R D E R
KURIAN JOSEPH J.
----------------------------------------------
W.P.(C) No.16421 of 2005
----------------------------------------------
Dated 20th July, 2007.
J U D G M E N T
Petitioner approached this Court with certain
grievances regarding the recovery steps initiated at the instance
of the 5th respondent. It is submitted that during the pendency of
the writ petition, the entire dues have been paid, and hence the
writ petition can be closed with a direction to the 5th respondent
to return the title deeds. The writ petition is hence closed with a
direction to the 5th respondent to return the documents, in case
the dues have been cleared.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J.
———————————————-
O.P. NO. OF 200
———————————————-
J U D G M E N T
Dated 20th July, 2007.