IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 7980 of 2010(V)
1. M/S.BABU OTTAPILAKAL & CO.,
... Petitioner
2. BABU K.JACOB, 213/MDC CENTRE EXTENSION,
Vs
1. THE DIRECTOR, PROFESSIONAL
... Respondent
2. STATE BANK OF INDIA, REPRESENTED BY
3. RESERVE BANK OF INDIA,
4. THE GENERAL MANAGER,
For Petitioner :SRI.M.V.BOSE
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :22/03/2010
O R D E R
T.R.RAMACHANDRAN NAIR, J.
------------------------------------------------
W.P.(C)No.7980 of 2010
------------------------------------------------
Dated this the 22nd day of March, 2010
JUDGMENT
The main prayer in the writ petition is for a direction to the
respondents 1, 3 and 4 for allotting the first petitioner with
statutory audit of a minimum of three branches in any Public
Sector Banks other than the banks and its subsidiaries,
mentioned in clause 9 of Ext.P1 for the year ending before the
31/3/2010.
2. Today the learned counsel for the petitioner submitted
that by separate proceedings issued on 17/3/2010 the petitioner
has been appointed as one of the statutory branch auditors of the
State Bank. It is therefore submitted that there are no further
grievances to be adjudicated. Recording the same, this writ
petition is closed.
T.R.RAMACHANDRAN NAIR, JUDGE
skj