IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21473 of 2010(O)
1. SAMUEL VARGHESE, PERUMPALLY PUTHEN VEEDU
... Petitioner
Vs
1. KRISHNA PANICKAL RAJAN,
... Respondent
2. SHAMSUDEEN & COMPANY REPRESENTED BY ITS
3. MRS.P.ISHA BEEVI, PARTNER,
4. A.NAHAS, PARTNER,
5. MRS.BEENA BHAI, PARTNER,
6. MRS.LUBABATH, PARTNER,
7. THE BRANCH MANAGER, INDIAN BANK,
8. THE RECOVERY OFFICER, DEBTS RECOVERY
9. SEETHA NAHAS, W/O.NAHAS,
10. AISHA, D/O.NAHAS,
11. ABDUL, S/O.NAHAS,
12. AZARA, S/O.NAHAS, PATTINIYASHIKOM VEEDU,
For Petitioner :SRI.C.RAJENDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice THOMAS P.JOSEPH
Dated :18/08/2010
O R D E R
THOMAS P. JOSEPH, J.
————————————–
W.P.(C) No.21473 of 2010
————————————–
Dated this the 18th day of August, 2010.
JUDGMENT
Learned counsel for petitioner states that the matter is settled between the
parties outside court and hence the Writ Petition is not pressed.
Submission is recorded and the Writ Petition is dismissed as not pressed.
THOMAS P.JOSEPH,
Judge.
cks