IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 15861 of 2004(L)
1. RAJENDRAN, S/O.LAKSHMI, PUTHENVEEDU,
... Petitioner
Vs
1. STATE BANK OF INDIA, REP. BY ITS MANAGER
... Respondent
For Petitioner :SRI.R.MANOJ
For Respondent :SRI.P.V.SURENDRANATH
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :14/06/2007
O R D E R
PIUS C. KURIAKOSE, J.
..........................................................
W.P.(C)No.15861 OF 2004
...........................................................
DATED THIS THE 14TH JUNE, 2007
J U D G M E N T
The learned counsel for the petitioner seeks adjournment.
2. As rightly pointed out by Mr.P.V.Surendran, Standing Counsel
for the respondent-Bank, the order of stay was refused to be extended
by this Court on the reason that the petitioner did not comply with the
conditions imposed by this Court for granting stay. The order vacating
stay was issued as far back as on 4th October, 2004. Under these
circumstances, this Court will not be justified in entertaining this Writ
Petition any longer. Even otherwise, a person who does not comply
with the conditions imposed by this Court for granting interim relief is
not entitled for favourable exercise of discretionary jurisdiction.
The Writ Petition is dismissed. No costs.
(PIUS C.KURIAKOSE, JUDGE)
tg
WP(C)N0.15861/04
-2-
l
WP(C)N0.15861/04
-3-