Kerala High Court
The Cherplacheri Co.Op.Urban … vs V.Sudheer on 19 June, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 1430 of 1999()
1. THE CHERPLACHERI CO.OP.URBAN BANK
... Petitioner
Vs
1. V.SUDHEER
... Respondent
For Petitioner :SRI.P.C.SASIDHARAN
For Respondent :SRI.M.SASINDRAN
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN
Dated :19/06/2007
O R D E R
H.L.Dattu,C.J. & K.T.Sankaran,J.
----------------------------------------------
W.A.No.1430 of 1999-C
----------------------------------------------
Dated, this the 19th day of June, 2007
JUDGMENT
H.L.Dattu,C.J.
The issues raised in this appeal are identical with the issues
raised and considered by this Court in W.A.No.1397 of 1999 and connected
matters, disposed of on 18th October, 2001.
2. Respectfully following the observations and directions made in
the aforesaid Writ Appeals, this Writ Appeal is disposed of in the same terms
and conditions and the orders and directions issued in those cases.
Ordered accordingly.
Consequently, C.M.P.Nos.3510 of 1999, 7052 of 1999 and 7053
of 1999 are dismissed.
H.L.Dattu
Chief Justice
K.T.Sankaran
Judge
vku/-