High Court Kerala High Court

K.N.Manoharan vs Kanayannoor Co-Operative … on 4 July, 2008

Kerala High Court
K.N.Manoharan vs Kanayannoor Co-Operative … on 4 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4535 of 2005(M)


1. K.N.MANOHARAN, S/O. NARAYANAN,
                      ...  Petitioner

                        Vs



1. KANAYANNOOR CO-OPERATIVE KARSHIKA GRAMA
                       ...       Respondent

2. SENIOR INSPECTOR SPL.SALES OFFICER,

3. THE JOINT REGISTRAR OF CO-OPERATIVE

                For Petitioner  :SRI.B.S.SURESH (CHIRAKKARA)

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :04/07/2008

 O R D E R
                        KURIAN JOSEPH, J.
              ----------------------------------------------
                  W.P.(C) No.4535 of 2005
              ----------------------------------------------
                      Dated 4th July, 2008.

                           J U D G M E N T

The issue raised in this writ petition pertains to the

recovery steps initiated by the respondent Bank. In view of the

intervening developments in case the petitioner has still any

grievance left, he may approach the Bank itself. It is made clear

that in case the petitioner does not co-operate with the Bank in

settling the matter, it will be open to the Bank to proceed with the

recovery.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

W.P.(C) No.4535 of 2005

———————————————-

J U D G M E N T

Dated 4th July, 2008.