High Court Kerala High Court

Mohammed Yacoob vs Kottayam Co-Operative … on 30 June, 2008

Kerala High Court
Mohammed Yacoob vs Kottayam Co-Operative … on 30 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1351 of 2008()


1. MOHAMMED YACOOB, S/O.JACOB THOMAS,
                      ...  Petitioner

                        Vs



1. KOTTAYAM CO-OPERATIVE AGRICULTURAL
                       ...       Respondent

2. JOINT REGISTRAR OF CO-OPERATIVE

                For Petitioner  :SRI.T.M.ABDUL LATHEEF

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER

 Dated :30/06/2008

 O R D E R
                H.L.DATTU, C.J. & A.K.BASHEER, J.
                      -------------------------------------------
                            W.A.No.1351 of 2008
                      ------------------------------------------
                   Dated, this the 30th day of June, 2008

                               JUDGMENT

H.L.Dattu, C.J.

After arguing the matter for quite some time, learned counsel

appearing for the appellants seeks leave of the Court to withdraw this writ

appeal.

2. Permission sought for is granted and the writ appeal is

disposed of as withdrawn.

3. Consequently I.A.No.603 of 2008 also stands rejected.

Ordered accordingly.

(H.L.DATTU)
CHIEF JUSTICE

(A.K.BASHEER)
JUDGE
vns