High Court Kerala High Court

S.A.Thomas vs Union Of India on 25 January, 2010

Kerala High Court
S.A.Thomas vs Union Of India on 25 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 156 of 2008()


1. S.A.THOMAS,S/O.ABRAHAM,
                      ...  Petitioner
2. DAISY THOMAS,D/O.S.A.THOMAS
3. JUNA THOMAS,D/O.S.A.THOMAS
4. T.THOMAS,S/O.S.A.THOMAS

                        Vs



1. UNION OF INDIA,REP.BY ITS SECRETARY
                       ...       Respondent

2. THE REGISTRAR OF CO-OPERATIVE SOCIETIES

3. THE KOTTAYAM DISTRICT CO-OPERATIVE

4. THE EXECUTIVE OFFICER/SPECIAL OFFICER

5. THE BRANCH MANAGER

                For Petitioner  :SRI.K.S.HARIHARAPUTHRAN

                For Respondent  :SRI.SUNIL CYRIAC,SC,DIST.CO-OP,BANK,KTM

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :25/01/2010

 O R D E R

C.N.RAMACHANDRAN NAIR &
P.S.GOPINATHAN, JJ.

…………………………………………………………..

Writ Appeal No.156 of 2008
…………………………………………………………..
Dated this the 25th day of January, 2010.

JUDGMENT

Ramachandran Nair, J.

Since counsel for the appellants submitted that entire liability is

settled with the Bank, balance issue is only academic in nature. We,

therefore, dismiss the Writ Appeal as infructuous.

C.N.RAMACHANDRAN NAIR
Judge

P.S.GOPINATHAN
Judge
pms