High Court Kerala High Court

Vilasini vs The Asst.Registrar Of … on 28 August, 2008

Kerala High Court
Vilasini vs The Asst.Registrar Of … on 28 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13765 of 2005(L)


1. VILASINI, D/O. VASU,
                      ...  Petitioner

                        Vs



1. THE ASST.REGISTRAR OF CO-OPERATIVE
                       ...       Respondent

2. THE AGRICULTURAL SERVICE CO-OPERATIVE

3. SPECIAL SALE OFFICER,

4. STATE OF KERALA,

                For Petitioner  :SMT.S.MUMTAZ

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :28/08/2008

 O R D E R
                         KURIAN JOSEPH, J.
               ---------------------------------------
                   W.P.(C) No.13765 OF 2005
               ---------------------------------------
           Dated this the 28th day of 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 petitioner has still any

grievance left, she may approach the Bank itself. It is made clear

that in case the petitioner does not co-operate with the Bank in

settling the matter, it will be open to the Bank to proceed with

the recovery.

This writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

smp

KURIAN JOSEPH, J.

W.P.(C) No. 13765 OF 2005

J U D G M E N T

28.08.2008