High Court Kerala High Court

Meenakumari Suku vs The Authorized Officer on 19 December, 2008

Kerala High Court
Meenakumari Suku vs The Authorized Officer on 19 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36890 of 2008(N)


1. MEENAKUMARI SUKU, W/O. SUKU, AGED 49
                      ...  Petitioner

                        Vs



1. THE AUTHORIZED OFFICER, STATE BANK OF
                       ...       Respondent

2. THE BRANCH MANAGER, STATE BANK OF

                For Petitioner  :SRI.R.SUDHISH

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :19/12/2008

 O R D E R
              THOTTATHIL B. RADHAKRISHNAN, J.
             ------------------------------------------------------
                  W.P.(C) NO. 36890 OF 2008 (N)
             ------------------------------------------------------
            Dated this the 19th day of December, 2008

                            J U D G M E N T

In view of the finality of Exhibit P2 judgment, foreclosing

the right to challenge the SARFAESI Act proceedings, she had

essentially conceded to that judgment, which has now become final.

This writ petition, hence, dismissed without prejudice to any other

relief on the basis of Exhibit P2 judgment.

Sd/-

THOTTATHIL B. RADHAKRISHNAN,
JUDGE
skr

// True copy //

P.A. to Judge.