High Court Kerala High Court

Smt.Aleyamma John vs M/S.Icici Bank on 17 July, 2009

Kerala High Court
Smt.Aleyamma John vs M/S.Icici Bank on 17 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19787 of 2009(P)


1. SMT.ALEYAMMA JOHN,
                      ...  Petitioner

                        Vs



1. M/S.ICICI BANK,
                       ...       Respondent

                For Petitioner  :SRI.P.K.JOSEPH

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :17/07/2009

 O R D E R
                              V.GIRI,J.
                       -------------------------
                 W.P ( C) No. 19787 of 2009
                       --------------------------
                Dated this the 17th July,2009

                         J U D G M E N T

Petitioner who availed a loan from the respondent

seeks a writ of mandamus in relation to the respondent

which is only a private company. A writ petition is not

maintainable in relation to the respondent. Accordingly,

the writ petition is dismissed as not maintainable.

(V.GIRI,JUDGE)
ma

2

3