High Court Kerala High Court

M/S. Riswana Bricks & Clay Works vs The Nedungadi Bank Limited on 19 February, 2010

Kerala High Court
M/S. Riswana Bricks & Clay Works vs The Nedungadi Bank Limited on 19 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RFA.No. 382 of 2004(C)


1. M/S. RISWANA BRICKS & CLAY WORKS,
                      ...  Petitioner
2. SMT.K.NAFEESA, MANDALACHALIL HOUSE,
3. N.AFSAL, MANDALACHALIL HOUSE,
4. M.ABDUL RAHMAN HAJI,

                        Vs



1. THE NEDUNGADI BANK LIMITED,
                       ...       Respondent

2. SUPPL.2. PUNJAB NATIONAL BANK,

                For Petitioner  :SRI.T.SETHUMADHAVAN

                For Respondent  :SRI.P.K.SURESH KUMAR

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :19/02/2010

 O R D E R
       PIUS C.KURIAKOSE & C.K.ABDUL REHIM, JJ.
                 ----------------------------------

                   R.F.A. No.382 of 2004

                 ----------------------------------

           Dated this the 19th day of February, 2010


                       J U D G M E N T

———————-

Pius C.Kuriakose,J.

We notice the memo which reveals that issue has

been settled out of court between the parties. RFA is

dismissed. Refund half of the the court fee remitted on the

appeal memo to the counsel for the appellant.

PIUS C.KURIAKOSE, JUDGE.

C.K.ABDUL REHIM, JUDGE.

okb