Kerala High Court
Mary Ouseph vs State Of Kerala on 4 August, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 10945 of 2008(C)
1. MARY OUSEPH, W/O.OUSEPH, CHOVVALLOOR
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE ADAT FARMERS CO-OPERATIVE BANK
3. THE MANAGING DIRECTOR CUM PRESIDENT
4. JOINT REGISTRAR OF CO-OPERATIVE
5. THE ASSISTANT REGISTRAR OF CO-OPERATIVE
For Petitioner :SRI.S.RAMESH BABU
For Respondent :SRI.V.G.ARUN
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :04/08/2008
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.10945 OF 2008
-------------------------------------------
Dated this the 4th day of August, 2008
JUDGMENT
Having heard learned counsel for parties and having
perused the materials on record, particularly the offer of the
third respondent in the counter affidavit, it is obvious that the
petitioner has to pay a total amount of Rs.15,00,000/-. Under
such circumstances, learned counsel for the petitioner seeks
leave to withdraw the writ petition. The writ petition is, hence,
dismissed as withdrawn, however, directing that the respondents
shall give due credit for the amounts already paid in terms of
the interim orders passed in this case.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge
kkb.5/8.