IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 6596 of 2006(I)
1. VAYALIL ABDURAHIMAN,S/O. MUHAMMEDKUTTY,
... Petitioner
2. VAYALIL RAMLA BEEVI, WIFE OF VAYALIL
Vs
1. KOZHIKODE PRIMARY CO-OPERATIVE
... Respondent
2. THE SENIOR INSPECTOR/SPECIAL SALES
For Petitioner :SRI.C.P.MOHAMMED NIAS
For Respondent :SRI.THOMAS ANTONY
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :22/08/2008
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.6596 of 2006
----------------------------------------------
Dated 22nd August, 2008.
J U D G M E N T
The issue raised in this writ petition pertains to
the recovery steps initiated by the respondent Bank. In view of
the intervening developments, in case the petitioners have still
any grievance left, they may approach the Bank itself. It is made
clear that in case the petitioners do not cooperate with the Bank
in settling the matter, it will be open to the Bank to proceed with
the recovery.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
W.P.(C) No.6596 of 2006
———————————————-
J U D G M E N T
Dated 22nd August, 2008.