IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20665 of 2005(I)
1. OCHOLI SOUMINI, W/O. PURUSHOTHAMAN,
... Petitioner
Vs
1. THE TIRUR CO-OPERATIVE AGRICULTURAL &
... Respondent
2. THE JOINT REGISTRAR OF CO-OPERATIVE
3. SPECIAL SALE OFFICER,
For Petitioner :SRI.P.PARAMESWARAN NAIR
For Respondent :SRI.T.R.RAMACHANDRAN NAIR
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :27/06/2008
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
W.P(C) No.20665 of 2005
-----------------------------------------
Dated this the 27th day of June, 2008
JUDGMENT
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, she 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.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
ahg.
KURIAN JOSEPH, J.
———————————–
W.P(C).No.20665 of 2005
———————————–
JUDGMENT
27th June, 2008