Kerala High Court
N.J.Thomas vs State Of Kerala on 22 August, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20413 of 2005(E)
1. N.J.THOMAS, NEYYATHUPARAMBIL,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. P.A.THOMAS,
3. THE KADUTHURUTHY URBAN SERVICE
For Petitioner :SRI.SAJITH KUMAR V.
For Respondent :SRI.VARGHESE C.KURIAKOSE
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :22/08/2008
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P.(C) No.20413 OF 2005
---------------------------------------
Dated this the 22nd 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. 20413 OF 2005
J U D G M E N T
22.08.2008