High Court Kerala High Court

K.K.Balakrishnan vs State Of Kerala on 8 January, 2010

Kerala High Court
K.K.Balakrishnan vs State Of Kerala on 8 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23804 of 2008(H)


1. K.K.BALAKRISHNAN, S/O.RAMAR (LATE)
                      ...  Petitioner

                        Vs



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

2. THE BRANCH MANAGER, SYNDICATE BANK

3. P.SIDHARTHAN,S/O VASU, KUTTIYIL HOUSE

                For Petitioner  :SRI.K.M.JAMALUDHEEN

                For Respondent  :SRI.R.S.KALKURA

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :08/01/2010

 O R D E R
                    P.R.RAMACHANDRA MENON, J
                   -----------------------------
                        W.P(C) No. 23804 of 2008 -H
                  ------------------------------
                Dated this the 8th day of January, 2010.

                          J U D G M E N T

Revenue Recovery proceedings initiated at the instance of the

respondent bank vide Ext.P1 are challenged by the petitioner,

stating that no amount is due from him, by virtue of the satisfaction

of the liability shown in Ext.P2.

2. The learned counsel appearing for the respondent bank,

with reference to the statement filed, submits that the ‘loan account

number’ mentioned in Ext.P1 and the one mentioned in Ext.P2 are

entirely different. It is stated that the transaction forming the basis

of Ext.P1 is in respect of the loan extended to one Mr.Venugopal for

which, the petitioner had stood as a ‘surety’ which liability is over

and is different from the loan transaction forming the subject matter

of Ext.P2. Obviously Ext.P1 is not pertaining to the transaction

covered by Ext.P2 and as such, the pleadings in the writ petition are

throughly wrong and misconceived.

3. In the above facts and circumstances the learned counsel

for the petitioner sought for permission to withdraw the writ

W.P(C) No. 23804 of 2008 -H 2

petition. Permission is granted. The writ petition is dismissed as

withdrawn.

The issue with regard to the loan extended to the person by

name Mr.Venugopal as mentioned in the statement filed by the

respondent bank, for which the petitioner had stood as a ‘surety’, is

left open.

Sd/-

P.R.RAMACHANDRA MENON
JUDGE

//True Copy//

P.A TO JUDGE

ab