High Court Kerala High Court

Manoharan vs The Assistant Registrar Of … on 8 August, 2008

Kerala High Court
Manoharan vs The Assistant Registrar Of … on 8 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10793 of 2006(I)


1. MANOHARAN, KARAKAMVETTATHU HOUSE,
                      ...  Petitioner

                        Vs



1. THE ASSISTANT REGISTRAR OF CO-OPERATIVE
                       ...       Respondent

2. IRINJALAKUDA CO-OPERATIVE AGRICULTURAL

3. THE SALE OFFICER,

4. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SMT.S.MUMTAZ

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :08/08/2008

 O R D E R
                         KURIAN JOSEPH, J.
               ---------------------------------------
                   W.P.(C) No.10793 OF 2006
               ---------------------------------------
            Dated this the 8th day of August, 2008.


                           J U D G M E N T

The issue raised in this writ petition pertains to the recovery

steps initiated by the respondent-Bank. In view of the

intervening developments, in case the petitioner has still any

grievance left, he may approach the Bank itself. It is made clear

that in case the petitioner does not co-operate with the Bank in

settling the matter, it will be open to the Bank to proceed with

the recovery.

This writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

smp

KURIAN JOSEPH, J.

W.P.(C) No. 10793 OF 2006

J U D G M E N T

08.08.2008