Kerala High Court
Ravindran.K.G vs Bank Of Baroda on 25 November, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27415 of 2008(L)
1. RAVINDRAN.K.G, KADAICKAL HOUSE,
... Petitioner
2. RANJITH.R, KADAICKAL HOUSE, VELIYANADU.
Vs
1. BANK OF BARODA, 28/94, PANAMBILLY NAGAR,
... Respondent
2. ASSISTANT GENERAL MANAGER (AUTHORIZED
For Petitioner :SRI.JOMY GEORGE
For Respondent :SRI.DEVAN RAMACHANDRAN
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :25/11/2008
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
= = = = = = = = = = = = = = = = = = = = = = = =
W.P.(C).No.27415 of 2008-L
= = = = = = = = = = = = = = = = = = = = = = = =
Dated this the 25th day of November, 2008.
JUDGMENT
Read the order dated 9-9-2008. No grounds on
merits were pressed either at the time of
admission or today. Nothing survives. No amounts
were paid. The writ petition fails. The same is
accordingly dismissed.
THOTTATHIL B. RADHAKRISHNAN,
JUDGE.
Sha/261108