High Court Kerala High Court

Smt.Kunjanam vs The Kallamkunnu Service … on 28 August, 2008

Kerala High Court
Smt.Kunjanam vs The Kallamkunnu Service … on 28 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34308 of 2005(H)


1. SMT.KUNJANAM, W/O.ANTONY,
                      ...  Petitioner

                        Vs



1. THE KALLAMKUNNU SERVICE CO-OPERATIVE
                       ...       Respondent

2. THE ASST. REGISTRAR FOR CO-OPERATIVE

                For Petitioner  :SRI.RAJESH CHAKYAT

                For Respondent  :SRI.P.K.ASHOKAN

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :28/08/2008

 O R D E R
                         KURIAN JOSEPH, J.
               ---------------------------------------
                   W.P.(C) No.34308 OF 2005
               ---------------------------------------
           Dated this the 28th day of August, 2008.


                           J U D G M E N T

The issue raised in this writ petition pertains to the recovery

steps initiated by the respondent-Bank. In view of the

intervening developments in case the petitioner has still any

grievance left, she may approach the Bank itself. It is made clear

that in case the petitioner does not co-operate with the Bank in

settling the matter, it will be open to the Bank to proceed with

the recovery.

This writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

smp

KURIAN JOSEPH, J.

W.P.(C) No. 34308 OF 2005

J U D G M E N T

28.08.2008