Kerala High Court
Valsala.T vs State Bank Of Travancore Rep By Its on 7 December, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33746 of 2009(K)
1. VALSALA.T,V.P.NIVAS,PERUMPUZHA.P.O,
... Petitioner
2. PANKAJAKSHAN.K,V.P.NIVAS,PERUMPUZHA.PO,
Vs
1. STATE BANK OF TRAVANCORE REP BY ITS
... Respondent
2. THE AUTHORISED OFFICER,CHIEF MANAGER
For Petitioner :SRI.K.SANIL KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :07/12/2009
O R D E R
C.K.ABDUL RAHIM J.
-----------------------------
W.P(C) No. 33746 of 2009-K
------------------------------
Dated this the 7th day of December, 2009.
J U D G M E N T
It is submitted by both sides that a proposal submitted by the
petitioner for settlement of the account is under consideration of
the respondent bank and the petitioner had already remitted an
amount of Rs.3,30,000/-. Under the above circumstances, the writ
petition is sought to be withdrawn, reserving liberty of the petitioner
to challenge further proceedings under the SARFESI Act, if initiated
by the respondent.
The writ petition is accordingly closed without prejudice to the
right of the petitioner as stated above.
C.K.ABDUL RAHIM
JUDGE
ab