Kerala High Court
M.S. Ajith Kumar vs Union Of India on 5 January, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37748 of 2008(R)
1. M.S. AJITH KUMAR, S/O. MURALEEDHARAN
... Petitioner
Vs
1. UNION OF INDIA, REP. BY PRINCIPAL
... Respondent
2. THE RESERVE BANK OF INDIA, DEPT. OF
3. THE STATE BANK OF TRAVANCORE,
4. THE BRANCH MANAGER, STATE BANK OF
For Petitioner :SRI.VARGHESE C.KURIAKOSE
For Respondent :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR
The Hon'ble MR. Justice K.M.JOSEPH
Dated :05/01/2009
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - -
WP.(C) No. 37748 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 5th day of January, 2009
JUDGMENT
Today, when the matter came up, learned counsel for the
respondent Bank, Sri. Sathish Ninan, would submit that a decision has
already been taken on Ext.P2 on 24.12.2008. He also submits that the
decision has been communicated to the petitioner by registered post.
I record this submission and close this writ petition.
(K.M. JOSEPH, JUDGE)
sb