High Court Kerala High Court

Ms. Amitha Varghese vs The Dena Bank on 6 November, 2008

Kerala High Court
Ms. Amitha Varghese vs The Dena Bank on 6 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25246 of 2008(E)


1. MS. AMITHA VARGHESE,
                      ...  Petitioner
2. MS. SWEATHA VARGHESE,

                        Vs



1. THE DENA BANK, MATTANCHERRY
                       ...       Respondent

2. DR.T.V. VARGHESE,

3. MRS. ANNAMMA VARGHESE,

4. THE RECOVERY OFFICER,

5. DR. WESLY ABRAHAM,

6. DR. JACOB ANTONY,

                For Petitioner  :SRI.C.J.JOY

                For Respondent  :SRI.ROY CHACKO

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :06/11/2008

 O R D E R
               THOTTATHIL B.RADHAKRISHNAN, J.
                ================================
                   W.P.(C). No. 25246 of 2008-E
                   ===========================
            Dated this the 6th day of November, 2008.

                          J U D G M E N T

The petitioners are claim petitioners before the recovery

officer under the RDB Act. They have filed appeals before the

DRT. This writ petition was filed owing to absence of Presiding

Officer in that Tribunal,. Under such circumstances, Ext.P2 will

stand stayed till disposal of Ext.P1 appeal by the DRT. The

Tribunal will try to expedite the disposal of the appeals.

The writ petition ordered accordingly.

THOTTATHIL B.RADHAKRISHNAN,
JUDGE.

bkn/-