High Court Kerala High Court

Rajan vs The Pariyaram Service … on 23 June, 2009

Kerala High Court
Rajan vs The Pariyaram Service … on 23 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17372 of 2009(N)


1. RAJAN, AGED 45 YEARS,
                      ...  Petitioner

                        Vs



1. THE PARIYARAM SERVICE CO-OPERATIVE BANK
                       ...       Respondent

                For Petitioner  :SRI.A.RANJITH NARAYANAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :23/06/2009

 O R D E R
                           ANTONY DOMINIC, J.
                     -------------------------
                       W.P.(C.) No.17372 of 2009
                ---------------------------------
                 Dated, this the 23rd day of June, 2009

                              J U D G M E N T

The petitioner submits that he had availed of a loan from the

respondent Bank. It is stated that as at present, the petitioner wants to

know the exact liability that is outstanding, and in order to ascertain

this, he sought a statement of account, which was not given by the

Bank. Therefore, he moved the respondent by filing Ext.P4. Despite

that there has not been any response, and hence this writ petition has

been filed.

2. Considering the limited nature of the relief that is sought

for, viz., a direction to the respondent to issue a statement of account,

I do not think it necessary to issue notice to the respondent in this writ

petition.

3. Taking into account the grievance highlighted as above, I

dispose of the writ petition directing the respondent to consider Ext.P4,

and pass orders thereon. This shall be done as expeditiously as

possible, at any rate, within three weeks of production of a copy of this

judgment, along with a copy of this writ petition.

The writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg