Kerala High Court
K.R. Narayanan vs Bank Of Baroda on 3 February, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1488 of 2007()
1. K.R. NARAYANAN,
... Petitioner
Vs
1. BANK OF BARODA,
... Respondent
2. SENIOR BRANCH MANAGER,
For Petitioner :SRI.N.N.SUGUNAPALAN (SR.)
For Respondent :SRI.DEVAN RAMACHANDRAN
The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice V.GIRI
Dated :03/02/2009
O R D E R
J.B.KOSHY, Ag.CJ & V.GIRI, J.
===========================
W.A.No.1488 of 2008 - D
===============================
Dated this the 3rd day of February, 2009.
J U D G M E N T
Koshy, Ag.CJ.
It is submitted that the matter has been settled between
the appellant/petitioner and the bank. Hence, this writ appeal is
disposed of accordingly.
J.B.KOSHY,
ACTING CHIEF JUSTICE.
V.GIRI, JUDGE.
bkn/-