High Court Kerala High Court

Sreeja.C vs The Alappuzha District … on 22 February, 2008

Kerala High Court
Sreeja.C vs The Alappuzha District … on 22 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 25700 of 2007(H)


1. SREEJA.C, HARIHARAVILASAM,
                      ...  Petitioner

                        Vs



1. THE ALAPPUZHA DISTRICT CO-OPERATIVE
                       ...       Respondent

2. THE BRANCH MANAGER, THE ALAPPUZHA

3. PREMALATHA DEVI, CLERK,

4. THE DEPUTY DIRECTOR OF PANCHAYATHS,

                For Petitioner  :SRI.J.OM PRAKASH

                For Respondent  :SRI.V.G.ARUN,SC,ALAPPUZHA DIST.CO.OP.BA

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :22/02/2008

 O R D E R

THOTTATHIL B. RADHAKRISHNAN, J.

——————————-
W.P(C) No. 25700 OF 2007

———————————–
Dated this the 22nd day of February, 2008

JUDGMENT

Learned counsel for the petitioner submits that entire

amounts of the loan transaction have been paid and nothing

survives in this Writ Petition. Hence closed.

THOTTATHIL B. RADHAKRISHNAN,
JUDGE

ttb

WPC No. 6246 OF 2008
2