High Court Kerala High Court

K.Vijayan vs The State Bank Of India on 30 September, 2009

Kerala High Court
K.Vijayan vs The State Bank Of India on 30 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 2147 of 2009()


1. K.VIJAYAN, 42 YEARS, S/O.KANNAN,
                      ...  Petitioner

                        Vs



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

2. USHA VIJAYAN, 38 YEARS,

                For Petitioner  :SRI.A.F.SEBASTIAN

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice A.K.BASHEER

 Dated :30/09/2009

 O R D E R
             S.R.Bannurmath, C.J. & A.K. Basheer, J.
           --------------------------------------------------------
                       W.A.No.2147 of 2009
           --------------------------------------------------------
           Dated this the 30th day of September, 2009

                             JUDGMENT

S.R.Bannurmath, C.J.

Aggrieved by an interim order passed by the learned

Single Judge modifying the earlier order dated 31.8.2009, the

present writ appeal is filed by the petitioner in the writ petition.

2. Noticing the fact the appellant/petitioner owes to the

first respondent Bank huge sum nearly to the tune of Rupees

twenty lakhs and inspite of sufficient concession given by the court

including the direction to deposit Rupees two lakhs to show his

bona fides and as the same has not been complied with, the learned

Single Judge rightly took the step of practically vacating the earlier

interim order.

3. We see no illegality or arbitrariness in the order

W.A.No.2147 of 2009.

– 2 –

passed by the learned Single Judge. Hence we find the writ

appeal as devoid of merits and the same is rejected.

S.R.Bannurmath,
Chief Justice

A.K. Basheer,
Judge

vns