Kerala High Court
P.M. Sasi vs State Bank Of India on 24 November, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34616 of 2008(U)
1. P.M. SASI, S/O. KANARAN PANICKER,
... Petitioner
Vs
1. STATE BANK OF INDIA, REPRESENTED BY THE
... Respondent
2. THE BRANCH MANAGER, STATE BANK OF
For Petitioner :SRI.JOHN JOSEPH(ROY)
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :24/11/2008
O R D E R
Thottathil B. Radhakrishnan, J.
==================================
W.P.(C)No.34616 of 2008
==================================
Dated this the 24th day of November, 2008.
JUDGMENT
Petitioner seeks a direction that Ext.P4 be
considered. I am afraid that no such order can be
issued, having regard to the fact that as per
Ext.P3, this Court had declined to give the
petitioner the benefit of having the loan account
regularized and that after considering the
contentions, this Court had issued an order
regarding repayment. Ext.P3 having become final,
it is inappropriate for a bench of co-equal
jurisdiction to issue further direction, which
would apparently contrary to the letter and spirit
to Ext.P3 judgment. Writ petition fails. It is
accordingly dismissed.
Thottathil B.Radhakrishnan,
sl. Judge.