High Court Kerala High Court

Syndicate Bank vs P.T.Karunakaran Nambir on 12 October, 2010

Kerala High Court
Syndicate Bank vs P.T.Karunakaran Nambir on 12 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 888 of 2010(G)


1. SYNDICATE BANK, PAYYANNUR BRANCH,
                      ...  Petitioner

                        Vs



1. P.T.KARUNAKARAN NAMBIR,
                       ...       Respondent

2. P.PARVATHI, W/O. P.T.KARUNAKARAN

                For Petitioner  :SRI.R.S.KALKURA

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :12/10/2010

 O R D E R
                   M.N. KRISHNAN, J.
           = = = = = = = = = = = = = =
               R.P. 888 OF 2010 IN
              W.P.C. NO. 6365 OF 2007
          = = = = = = = = = = = = = = =
      Dated this the 12th day of October, 2010

                    O R D E R

This review petition is filed against the order

of this Court in W.P.C.6365/07. The said writ

petition was dismissed but it was observed “at the

same time so far as interest is concerned, I think

nothing has become final till this date and the

Court before allowing the interest or the rate of

interest should hear both sides and incorporate the

same in the judgment and decree.” The original

judgment in the operative portion paragraph 2 last

sentence is to the effect that “the Bank is

directed to furnish statement of account

calculating the interest on the basis of the above

directions within a period of one month from the

date of this judgment.” I am informed that in

accordance with the directions statements were

filed and it has been incorporated in Ext.A5

R.P. 888 OF 2010 IN
W.P.C. NO. 6365 OF 2007
-:2:-

decree. Since it has already been incorporated and

as it was not brought to my notice the observation

was made by me in the judgment. Now it requires

correction. Therefore I clarify that though there

is a direction by me to that effect since there had

been a compliance of that direction even prior to

the passing of the order, nothing need to be

further done as stated in the judgment. Clarified

accordingly.

The R.P. is disposed of as stated above.

M.N. KRISHNAN, JUDGE.

ul/-