IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29493 of 2008(J)
1. PRINCE JOHN, S/O.JOHN, AGED 38 YEARS,
... Petitioner
Vs
1. THE AUTHORISED OFFICER, H.D.F.C.,
... Respondent
2. THE MANAGER, H.D.F.C.,
For Petitioner :SRI.T.A.UNNIKRISHNAN
For Respondent :SRI.K.K.CHANDRAN PILLAI, SC, HDFC
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :29/10/2008
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
------------------------------------------------------
W.P.(C) NO.29493 OF 2008 (J)
------------------------------------------------------
Dated this the 29th day of October, 2008
J U D G M E N T
The learned counsel for the petitioner submits that the entire
amounts due have been paid. This submission is recorded. It is further
requested by the petitioner that the documents may be released. If the
bank is satisfied with the entire amounts duly paid, the transaction will be
closed and the documents will be released accordingly.
This writ petition is ordered accordingly.
Sd/-
THOTTATHIL B. RADHAKRISHNAN,
JUDGE
skr/30/10
// True copy //
P.A. to Judge.