IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 6938 of 2005(A)
1. T.J.ANTONY, S/O.JOSEPH,
... Petitioner
2. REV.FR. LONAPPAN THATTIL,
Vs
1. STATE OF KERALA, REPRESENTED
... Respondent
2. DY.THAHASILDAR,
3. VILLAGE OFFICER, ANTHIKKAD.
4. THE SOUTH INDIAN BANK LTD.,
5. M.T.SIJOSH, AGED 28 YEARS,
For Petitioner :SRI.M.D.SASIKUMARAN
For Respondent : No Appearance
The Hon'ble MR. Justice M.M.PAREED PILLAY(RETD.CHIEF JUSTICE)
The Hon'ble MR. Justice M.R.HARIHARAN NAIR (RETD.JUDGE)
Dated :18/01/2007
O R D E R
M.M.PAREED PILLAY (RETD. CHIEF JUSTICE) &
M.R.HARIHARAN NAIR (RETD. JUDGE)
W.P.(C) No. 6938 OF 2005(A)
—————————————-
Dated this the 18th day of January, 2007
A W A R D
M.M.PAREED PILLAY (Rtd. Chief Justice)
In view of the letter received from the 4th respondent-South Indian Bank
to the effect that Mr.M.J.Sijosh has remitted the dues to the Bank availing
OTS and that RR proceedings were stopped the Writ Petition stands closed.
The letter of the Bank will form part of the record.
M.M.PAREED PILLAY
(RETD. CHIEF JUSTICE)
M.R.HARIHARAN NAIR
(RETD. JUDGE)
jp
? IN THE HIGH COURT OF KERALA AT ERNAKULAM
+WP(C) No. 18069 of 2006(A)
#1. ANTONY, AGED 72, S/O.OUSEPH,
… Petitioner
Vs
$1. DISTRICT COLLECTOR,
… Respondent
2. DEPUTY TAHSILDAR (RR),
3. VILLAGE OFFICER,
4. MANAGER, FEDERAL BANK LTD.,
! For Petitioner :SRI.N.K.MOHANLAL
^ For Respondent :SRI.PETER THARAKAN
*Coram
The Hon’ble MR. Justice M.M.PAREED PILLAY(RETD.CHIEF JUSTICE)
The Hon’ble MR. Justice M.R.HARIHARAN NAIR (RETD.JUDGE)
% Dated :18/01/2007
: O R D E R
M.M.PAREED PILLAY (RETD. CHIEF JUSTICE) &
M.R.HARIHARAN NAIR (RETD. JUDGE)
W.P.(C) No. 18069 OF 2006(A)
—————————————-
Dated this the 18th day of January, 2007
A W A R D
M.M.PAREED PILLAY (Rtd. Chief Justice)
Petitioner and counsel for the respondent stated that the matter was
already settled. In view of the above statement the Writ Petition stands settled
and closed.
M.M.PAREED PILLAY
(RETD. CHIEF JUSTICE)
M.R.HARIHARAN NAIR
(RETD. JUDGE)
jp