IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 2461 of 2007()
1. THE PUNJAB NATIONAL BANK,
... Petitioner
2. THE REGIONAL MANAGER & AUTHORISED
Vs
1. VAZHAKALA AGENCIES,
... Respondent
For Petitioner :SRI.P.K.SURESH KUMAR
For Respondent :SRI.T.G.SEETHAL
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN
Dated :07/11/2007
O R D E R
H.L.DATTU, C.J. & K.T.SANKARAN,J.
----------------------------------------------------
W.A. NO. 2461 OF 2007
----------------------------------------------------
Dated this the 7th November, 2007
JUDGMENT
H.L.DATTU, C.J.
Questioning the correctness or otherwise of the orders passed by the
learned single Judge in W.P.(C) No.6765 of 2007, the respondents in the Writ
Petition have presented this Writ Appeal.
2. Learned counsel appearing for the parties to the lis would submit that
whatever amount that is demanded by the appellant Bank has been paid by the
respondent.
3. In view of the above development, in our opinion, nothing survives in
this Writ Appeal for consideration and decision by this Court. Therefore, the Writ
Appeal is disposed of as having become unnecessary.
4. The appellant Bank is directed to return the original documents which
were mortgaged by the respondent at the time of securing loan from the Bank, as
expeditiously as possible.
Ordered accordingly.
(H.L.DATTU)
Chief Justice
(K.T.SANKARAN)
Judge
ahz/