High Court Kerala High Court

P.Radhamani vs The Authorized Offifer on 14 June, 2010

Kerala High Court
P.Radhamani vs The Authorized Offifer on 14 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9463 of 2009(C)


1. P.RADHAMANI,W/O.LATE GANGADHARAN NAIR,
                      ...  Petitioner

                        Vs



1. THE AUTHORIZED OFFIFER, CHIEF MANAGER
                       ...       Respondent

2. VIJAYAKUMAR S. PROPRIETOR, M/S.

                For Petitioner  :SRI.AYYAPPAN SANKAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :14/06/2010

 O R D E R
                   P.R. RAMACHANDRA MENON, J.
             ..............................................................................
                       W.P.(C) No. 9463 OF 2009
              .........................................................................
                       Dated this the 14th July , 2010



                                   J U D G M E N T

The learned Standing Counsel appearing for the Bank

submits on instruction that the liability of the petitioner has

already been cleared and as such the Bank is proceeding with

further steps to have the loan account closed and to return the

title deeds, which will be done within the shortest possible time.

It is also brought to the notice of this Court that Ext.P1 notice

has already been withdrawn by the Bank. In the above

ciurcumstance, nothing further remains to be considered in this

Writ Petition and it is closed.

P.R. RAMACHANDRA MENON,
JUDGE.

lk