Kerala High Court
K.N. Radhachandran vs Kerala Financial Corporation on 26 February, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4305 of 2009(K)
1. K.N. RADHACHANDRAN, AGED 52 YEARS,
... Petitioner
2. SADANANDAN RAMAN, AGED 52 YEARS,
Vs
1. KERALA FINANCIAL CORPORATION,
... Respondent
2. KERALA FINANCIAL CORPORATION,
3. P.K. SUGATHAN, PERATHARYIL HOUSE,
4. DIAMOND REAL ESTATE (P) LTD.,
For Petitioner :SRI.V.PHILIP MATHEW
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :26/02/2009
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) Nos.4305 & 5742 of 2009
---------------------------------
Dated, this the 26th day of February, 2009
J U D G M E N T
When these writ petitions came up for orders today, the
learned standing counsel appearing for the respondent Corporation
informs that the petitioner in WP(C) No.5742/2009 has fully
discharged the liability that is due to the Corporation. In view of
this, nothing further survives to be considered in these writ
petitions. Therefore, these writ petitions are closed.
(ANTONY DOMINIC, JUDGE)
jg