Kerala High Court
T.A. Mathew vs State Of Kerala on 23 May, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23227 of 2007(M)
1. T.A. MATHEW, S/O. ANTHONY,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE DEBTS RECOVERY TRIBUNAL, ERNAKULAM.
3. THE SOUTH INDIAN BANK LIMITED,
For Petitioner :SRI.P.V.CHANDRA MOHAN
For Respondent :SRI.K.K.JOHN
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :23/05/2009
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=–=-=-=-=-=-=-=-=-=-=
W. P (C) No. 23227 of 2007
=-=-=-=-=-=-=-=-=–=-=-=-=-=-=-=-=-=
Dated this, the 22nd May, 2009.
J U D G M E N T
Learned counsel for the petitioner submits that the issue
involved in this writ petition has been settled out of court.
Accordingly, the writ petition is closed.
Sd/- S. Siri Jagan, Judge.
Tds/
[True copy]
P.S to Judge.