IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2037 of 2010(D)
1. THRESSIAMMA JOHN, AGED 65, W/O. JOHN,
... Petitioner
Vs
1. THE RECOVERY OFFICER, OFFICE OF THE
... Respondent
2. THE BANK OF INDIA, TRIVANDRUM MAIN
For Petitioner :SRI.M.R.SUDHEENDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :24/02/2010
O R D E R
P.R.Ramachandra Menon, J.
------------------------------------------
W.P.(C) No.2037 of 2010
------------------------------------------
Dated this the 24th day of February, 2010
JUDGMENT
When the matter came up for admission before this
Court, the coercive proceedings challenged by the petitioner
who is the principal borrower were intercepted on 21.1.2010
subject to the condition that the petitioner deposited a sum of
Rs.5 lakhs on or before 31st January, 2010. It was brought to the
notice of this Court yesterday by the learned counsel appearing
for the Bank that the condition was yet to be complied with and
there was no representation for the petitioner.
2. Today, the learned counsel for the petitioner
concedes that the condition could not be complied with.
However, the petitioner intends to pursue the statutory remedy
and accordingly permission is sought for to withdraw the writ
petition with the liberty as above.
W.P.(C) No.2037 of 2010
– 2 –
In the above circumstances, the writ petition is
dismissed as withdrawn without expressing anything on the
merits.
P.R.Ramachandra Menon,
Judge
vns