High Court Kerala High Court

M.K.Babu vs State Bank Of Travancore on 1 July, 2009

Kerala High Court
M.K.Babu vs State Bank Of Travancore on 1 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

FAO.No. 35 of 2007()


1. M.K.BABU, 39 YEARS,
                      ...  Petitioner
2. M/S.PERIYAR ALUMINIUM COMPANY,
3. T.K.FAJITHA,
4. T.K.FARIDA,
5. K.A.PATHU,
6. M.K.MABEER,

                        Vs



1. STATE BANK OF TRAVANCORE,
                       ...       Respondent

                For Petitioner  :SRI.P.K.SAJEEV

                For Respondent  :SRI.SATHISH NINAN

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :01/07/2009

 O R D E R

P.R.RAMAN & P.BHAVADASAN, JJ.

——————————————————–

FAO 35 OF 2007

——————————————————–

Dated 1st July 009

Judgment
RAMAN, J.

This appeal is filed against an order, dismissing the

application filed by the appellants/defendants to set aside the ex

parte decree. After the suit was decreed ex parte, the present

appeal was filed. But, when this appeal came up for

consideration, the appellants were again absent.

2. The learned counsel appearing for the appellants sought

for an adjournment, which was not granted. The plaintiff is a

public sector bank. The learned counsel appearing for the Bank

submitted that pursuant to the decree passed, the entire

amount has been paid, though a written instruction to that effect

is only awaited. Recording the submission of the learned

counsel for the Bank, this appeal is dismissed as infructuous.

However, if it is found that the amount has not been paid, it will

be open to either of the parties to seek restoration of this appeal

on filing a petition, however, within one week.




                                                 P.R.RAMAN, JUDGE


                                                 P.BHAVADASAN, JUDGE

sta

FAO 35/07    2

FAO 35/07    3