High Court Kerala High Court

K.K.Ramakrishnan vs State Bank Of India on 16 August, 2007

Kerala High Court
K.K.Ramakrishnan vs State Bank Of India on 16 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 24858 of 2007(H)


1. K.K.RAMAKRISHNAN, AGED 59,
                      ...  Petitioner

                        Vs



1. STATE BANK OF INDIA, CONSTITUTED
                       ...       Respondent

2. REMANI V.R., W/O.KAMALASANAN,

3. KAMALASANAN, AGED ABOUT 63 YEARS,

4. BEJOY M.K., S/O.KAMALASANAN,

                For Petitioner  :SRI.VARGHESE C.KURIAKOSE

                For Respondent  :SRI.R.S.KALKURA

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :16/08/2007

 O R D E R
                        M.N. KRISHNAN , J
           ==========================
                  W.P.(C) NO. 24858 OF 2007
           ==========================
           Dated this the 16th day of August, 2007.


                            JUDGMENT

This writ petition is filed to direct the Subordinate Judge,

Alappuzha to consider E.A. No. 188/2007 and dispose of it, in

accordance with law, within a time frame. The 1st respondent

has also entered appearance. The prayer is only for a speedy

disposal of claim application, since the right of parties are

affected. I direct the court below to dispose of E.A. No.

188/2007 at the earliest within a time frame of three months

from today.

The writ petition is disposed of accordingly.

M.N. KRISHNAN, JUDGE.

rv