Kerala High Court
Sreekantan Nair vs State Bank Of Travancore on 23 December, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27640 of 2008(M)
1. SREEKANTAN NAIR, PROPRIETOR,
... Petitioner
Vs
1. STATE BANK OF TRAVANCORE, ZONAL OFFICE,
... Respondent
2. THE AUTHORISED OFFICER,
For Petitioner :SRI.M.R.SASITH
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :23/12/2010
O R D E R
T.R. RAMACHANDRAN NAIR, J.
~~~~~~~~~~~~~~~~~~~~~~~~~~~
W.P.(C). No.27640/2008-M
~~~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 23rd day of December, 2010
J U D G M E N T
The learned counsel for the petitioner submitted
that the writ petition has become infructuous.
Therefore, the writ petition is dismissed as
infructuous.
Sd/-
(T.R. Ramachandran Nair, Judge.)
ms
\\TRUE COPY//
P.A TO JUDGE