IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22990 of 2009(P)
1. B.PAVANA AMMA, THEKKEMANNU VEEDU,
... Petitioner
Vs
1. THIRUVANANTHAPURAM CO-OPERATIVE
... Respondent
2. BRANCH MANAGER,THIRUVANANTHAPURAM CO-
3. SPECIAL SALE OFFICER,
4. JOINT REGISTRAR OF CO-OPERATIVE
For Petitioner :SRI.B.RAGUNATHAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :16/09/2009
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W. P (C) No. 22990 of 2009
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 16th September, 2009.
J U D G M E N T
Learned counsel for the petitioner submits that since the
petitioner has settled the entire loan liability with the Bank, the
petitioner may be permitted to withdraw this writ petition without
prejudice to the right of the petitioner to approach the Government
for refund of that portion of the amount paid, which the petitioner is
entitled to under the Agricultural Debt Waiver and Debt Relief
Scheme, 2008 issued by the Central Government.
Permission is granted and the writ petition is dismissed as
withdrawn with the above liberty.
Sd/- S. Siri Jagan, Judge.
Tds/
[True copy]
P.S to Judge.