High Court Kerala High Court

M.M.Joshi vs Vijaya Bank on 20 June, 2007

Kerala High Court
M.M.Joshi vs Vijaya Bank on 20 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 23724 of 2004(Y)


1. M.M.JOSHI, MUTTURUTHYPARAMBU,
                      ...  Petitioner

                        Vs



1. VIJAYA BANK, REPRESENTED BY ITS
                       ...       Respondent

2. T.N.MURALEEDHARAN,

                For Petitioner  :SRI.B.PREMNATH (E)

                For Respondent  :SRI. D KRISHNA PRASAD

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :20/06/2007

 O R D E R
                             PIUS C. KURIAKOSE, J.

                  ..........................................................

                            W.P.(C)No.23724 OF 2004

                  ...........................................................

                      DATED THIS THE 20TH JUNE, 2007


                                   J U D G M E N T

Mr.B.Premnath, counsel for the petitioner submits that relief

No.1 sought for in the Writ Petition has already been granted by the

interim order already passed. Counsel seeks leave to withdraw from

the Writ Petition with liberty to move again if it becomes necessary.

Leave is granted and the Writ Petition is dismissed as withdrawn.

(PIUS C.KURIAKOSE, JUDGE)

tgl

WP(C)N0.

-2-