High Court Kerala High Court

Smt.Bhagya Ratnam @ Remany vs The Recovery Officer on 4 August, 2008

Kerala High Court
Smt.Bhagya Ratnam @ Remany vs The Recovery Officer on 4 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19160 of 2006(E)


1. SMT.BHAGYA RATNAM @ REMANY,
                      ...  Petitioner
2. MASTER JAYAHARIGOPAN,
3. BABY SREEGAYATHRY,

                        Vs



1. THE RECOVERY OFFICER,
                       ...       Respondent

2. THE STATE BANK OF INDIA,

3. SRI.M.V.VISHNUPRASAD,

4. SRI.M.V.VALSAKUMAR,

5. M/S.JAYASREE BROTHERS,

6. SMT.M.KAMAKSHI AMMA, "DEVI KRIPA",

                For Petitioner  :SRI.V.RAMACHANDRAN

                For Respondent  :SRI.V.J.MATHEW

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :04/08/2008

 O R D E R
           THOTTATHIL B.RADHAKRISHNAN, J.
                 -------------------------------------------
         W.P(C).Nos.19160 OF 2006 & 11942 OF 2007
                 -------------------------------------------
             Dated this the 4th day of August, 2008


                            JUDGMENT

Learned counsel for the petitioners in these matters states

that these writ petitions have become infructuous. Learned

counsel appearing for the creditor bank in these matters,

Adv.Sri.K.K.Chandran Pillai, states that the entire amounts due

to the bank have been paid and the transactions settled.

Accordingly, these writ petitions are dismissed as infructuous.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge
kkb.6/8.