IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 33632 of 2006(D)
1. V.SUNILKUMAR, S/O.VASUDEVA PANICKER,
... Petitioner
2. MRS.PRIJI SULOCHANA, W/O.
Vs
1. STATE BANK OF INDIA, REP. BY ITS
... Respondent
2. STATE BANK OF INDIA, REP. BY
For Petitioner :SRI.S.KRISHNAMOORTHY
For Respondent :SRI.K.JAYAKUMAR
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :27/07/2007
O R D E R
KURIAN JOSEPH J.
----------------------------------------------
W.P.(C) No.33632 of 2006
----------------------------------------------
Dated 27th July, 2007.
J U D G M E N T
In the matter of settlement of dues to the first
respondent, in case the petitioners have still any grievance left,
they may approach the first respondent, in which case, their
grievance will be duly considered by the first respondent and the
eligible benefits under the available settlement schemes shall be
extended to the petitioners.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J.
———————————————-
O.P. NO. OF 200
———————————————-
J U D G M E N T
Dated 27th July, 2007.