Kerala High Court
P.S.Sarojini vs The Secretary on 12 January, 2011
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 38226 of 2010(C)
1. P.S.SAROJINI, W/O. RAMANKUTTY PALLATH,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
2. THE JOINT REGISTRAR (GENERAL),
For Petitioner :SRI.U.K.DEVIDAS
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :12/01/2011
O R D E R
P.N.RAVINDRAN, J.
---------------------------
W.P.(C) No. 38226 OF 2010
--------------------------
Dated this the 12th day of January, 2011
J U D G M E N T
Sri.U.K.Devidas, learned counsel for the petitioner submits
that the bank has refunded the amount claimed by the petitioner and
therefore, the writ petition may be dismissed as infructuous. In the
light of the said submission, this writ petition is dismissed as
infructuous.
P.N.RAVINDRAN,
(JUDGE)
vps
WPC No. 2
WPC No. 3