High Court Kerala High Court

P.P. Sebastian vs State Of Kerala on 7 December, 2007

Kerala High Court
P.P. Sebastian vs State Of Kerala on 7 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 24362 of 2007(A)


1. P.P. SEBASTIAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE DISTRICT COLLECTOR,ERNAKULAM.

3. THE TAHSILDAR, KUNNATHUNADU TALUK,

4. THE VILLAGE OFFICER,

5. THE SECRETARY,

6. ERNAKULAM DISTRICT PANCHAYATH,

7. PRASAD, S/O. LATE PRABHAKARAN,

8. MUDAKUZHA PANCHAYATH,

                For Petitioner  :SRI.V.GOPIKRISHNA

                For Respondent  :SRI.C.M.SURESH BABU

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :07/12/2007

 O R D E R

ANTONY DOMINIC, J.

—————————————————

W.P.(C) 24362 OF 2007

—————————————————

Dated: December 7, 2007

JUDGMENT

It is now submitted that Ext.P6 that was forwarded to the Head Office of

the Bank is seeking clarification for settlement of the dues has been returned by

the Head Office of the Bank. In view of this, leaving it open to the petitioner to

seek appropriate reliefs, this writ petition is closed.

ANTONY DOMINIC, JUDGE

mt/-