Kerala High Court
Vinod P.Cob vs St.Mary’S Finance Limited on 15 December, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
MFA.No. 862 of 2002(C)
1. VINOD P.COB S/O.CHACKACHAN,
... Petitioner
Vs
1. ST.MARY'S FINANCE LIMITED,
... Respondent
2. THE OFFICIAL LIQUIDATOR, HIGH COURT OF
For Petitioner :SRI.G.P.SHINOD
For Respondent :ADV.SRI.C.KHALID
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice K.T.SANKARAN
Dated :15/12/2008
O R D E R
KURIAN JOSEPH & K.T.SANKARAN, JJ.
----------------------------------------------
M.F.A. No.862 of 2002
----------------------------------------------
Dated 15th December, 2008.
J U D G M E N T
Kurian Joseph, J.
This is an appeal filed against the order in
M.C.A.6/1999 and C.P.No.18/1999. In view of the order dated
14.8.2002, it is submitted that no further orders are necessary in
this appeal. The appeal is disposed of in terms of the said interim
order.
KURIAN JOSEPH, JUDGE.
K.T.SANKARAN, JUDGE.
tgs
KURIAN JOSEPH &
K.T.SANKARAN, JJ
———————————————-
M.F.A. No.862 of 2002
———————————————-
J U D G M E N T
Dated 15th December, 2008.