High Court Kerala High Court

Sri.K. Kuttagupthan vs Chief Manager/Authorised … on 23 January, 2009

Kerala High Court
Sri.K. Kuttagupthan vs Chief Manager/Authorised … on 23 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34861 of 2008(A)


1. SRI.K. KUTTAGUPTHAN, PRESIDENT LAKSHMI
                      ...  Petitioner

                        Vs



1. CHIEF MANAGER/AUTHORISED OFFICER,
                       ...       Respondent

2. THE BRANCH MANAGER, PANJAB NATIONAL

3. THE DEBT RECOVERY TRIBUNAL,ERNAKULAM.

                For Petitioner  :SRI.T.SETHUMADHAVAN

                For Respondent  :SRI.K.P.SUDHEER

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :23/01/2009

 O R D E R
           THOTTATHIL B.RADHAKRISHNAN, J.
                  -------------------------------------------
                  W.P(C).No.34861 OF 2008
                  -------------------------------------------
            Dated this the 23rd day of January, 2009


                              JUDGMENT

When this matter is taken up today, it is submitted that

Ext.P4 appeal is pending before the Debts Recovery Tribunal

and is posted to 9.2.2009. Since the DRT (Kerala &

Lakshadweep) has a Presiding Officer now, on regular basis,

this writ petition is dismissed without prejudice to contentions

in that appeal. The interim order of stay granted in this case

will continue till the DRT passes an order, even interlocutory.

It is clarified that the DRT will be at liberty to pass

interlocutory orders on considering the materials and the

parties will then be governed by such order.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge.

kkb.