High Court Kerala High Court

Tinoj Thomas vs South Malabar Gramin Bank on 7 March, 2008

Kerala High Court
Tinoj Thomas vs South Malabar Gramin Bank on 7 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 5762 of 2008(J)


1. TINOJ THOMAS, AGED 24 YEARS,
                      ...  Petitioner

                        Vs



1. SOUTH MALABAR GRAMIN BANK, (A SCHEDULE
                       ...       Respondent

                For Petitioner  :SRI.P.K.JOSE

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :07/03/2008

 O R D E R
                         ANTONY DOMINIC, J.


                  = = = = = = = = = = = = = = =
                   W.P.(C) No. 5762 OF 2008 - J
                 = = = = = = = = = = = = = = =


              Dated this the 7th day of March, 2008


                            J U D G M E N T

In this writ petition the only prayer sought for is a direction to

the respondent bank to consider and pass orders on Ext. P2. As is

evident from Ext. P1 exorbitant interest has been levied by the bank

and it is complaining of this, Ext. P2 representation has been made.

If as stated by the counsel for the petitioner, Ext. P2 has been

received by the respondent, the respondent shall consider the same

and pass orders thereon as expeditiously as possible, at any rate

within a period of 4 weeks of production of a copy of this judgment.

Writ petition is disposed of as above.

ANTONY DOMINIC
JUDGE
jan/-