IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP.No. 22035 of 2002(W)
1. OKAY TRANSPORT CORPORATION (REGD),
... Petitioner
2. OKAY TRANSPORT CORPORATION (REGD),
Vs
1. SOUTH INDIAN BANK LTD.,
... Respondent
2. DEBT RECOVERY APPELLATE TRIBUNAL,
For Petitioner :SRI.K.N.SIVASANKARAN
For Respondent :SRI.K.PRABHAKARAN
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :26/02/2008
O R D E R
C .N. RAMACHANDRAN NAIR &
T.R. RAMACHANDRAN NAIR, JJ.
--------------------------------------------
O.P. No. 22035 OF 2002
--------------------------------------------
Dated this the 26th day of February, 2008
JUDGMENT
C.N. Ramachandran Nair,J.
O.P. is filed challenging the order of the Debt Recovery
Appellate Tribunal directing payment of Rs. 6 lakhs as a condition for
entertaining the appeal against DRT award. Even though stay was
initially granted, the same expired later. We do not think the O.P. filed
in 2002 has any relevance as of now. Accordingly O.P. is closed.
(C.N.RAMACHANDRAN NAIR)
Judge.
(T.R.RAMACHANDRAN NAIR)
Judge.
kk
2