High Court Kerala High Court

M.A.Sankaran Namboothiri vs Federal Bank Ltd. on 10 January, 2008

Kerala High Court
M.A.Sankaran Namboothiri vs Federal Bank Ltd. on 10 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP No. 1392 of 2002(E)


1. M.A.SANKARAN NAMBOOTHIRI,
                      ...  Petitioner

                        Vs



1. FEDERAL BANK LTD., REPRESENTED BY
                       ...       Respondent

2. P.V.GEORGE, PALLIPARAMBIL HOUSE,

3. A.U.JOSEPH, ANIMOOTTIL HOUSE,

                For Petitioner  :SRI.P.BABU KUMAR

                For Respondent  :SRI.VARGHESE C.KURIAKOSE

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :10/01/2008

 O R D E R




                                            K.T.SANKARAN, J.

                              --------------------------------------------

                                 C.R.P. NO.  1392  OF 2002 E

                              --------------------------------------------

                              Dated this the 10th January,  2008


                                                    O R D E R

It is submitted by the learned counsel for the petitioner that the Civil

Revision Petition has become infructuous. Accordingly, the Civil Revision

Petition is dismissed as infructuous.

(K.T.SANKARAN)

Judge

ahz/

K.T.SANKARAN, J.

——————————————-

——————————————-

C.R.P.NO. 1392 OF 2002 E

O R D E R

10th January, 2008

——————————————-