IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 260 of 2009(E)
1. P.RAMACHANDRAN NAIR, AGED 67.S
... Petitioner
2. MRS. THULASI RAMAMCHANDRAN, AGED 59
3. M.K.RAJAPPAN PILLAI, S/O. N.RAMAN PILLAI
4. P.RAMACHANDRANKURUP, AGED 61
5. B.LEELAMMA, AGED 61, W/O.SHANKARA
6. V.G.CHACKO, AGED 74 S/O.LATE MAMMEN-
7. THOMAS P. JOH, AGED 64 S/O.JOHN
Vs
1. PRINCE THOMAS, S/O.THOMAS, NO.1 AKKULAM
... Respondent
2. BRICE THOMAS, MALAYIL HOUSE, NALANCHIRA,
3. T.G.THOMAS, KOTTATHUR HOUSE,
4. ANNAMMA ALEXANDER, THOTTUMUKKATHU HOUSE
5. SANTAMMA ABRAHAM, PALAMATTAM HOUSE,
6. ELIZABETH GEORGE, MALAYIL HOUSE,
7. BABY SAM, MALAYIL HOUSE, KARAVALOOR P.O.
8. RENU THOMAS, KOTTATHUR HOUSE, PARAKODE,
9. GEORGE VARGHESE,MALAYIL HOUSE,NALANCHIRA
10. SHAJI GEORGE, MALAYIL HOUSE, NALANCHIRA
11. ANSON GEORGE ALEXANDER, THOTTUMUKKATHU
12. THRESYAMMA THOMAS, RESIDING AT KOTTATHUR
13. RENJITH ABRAHAM, PALMATTAM HOUSE,
14. T.G.ALEXANDER, THOTTUMUKKATHU HOUSE,
15. ANCY ALEXANDER, THOTTUMUKKATH HOUSE,
16. SWAPANA GEORGE,MALAYIL HOUSE,NALANCHIRA,
17. ROY ABRAHAM,PALAMUTTAM HOUSE, MULAVANA
18. ANIYAMMA THOMAS, KUTTATHUR HOUSE,
19. MALAYIL BANKERS (REG.NO.739/85 PAZHAYA
20. MALAYIL BANKERS & INVESTORS (REGD.NO.
21. MALAYIL GROUP FUNDS (REGD.NO.3467/96)
22. MALAYIL FINANCIAL ENTERPRISES (REGD.NO.
23. MALAYIL GROUP PFINANCE (REGD.NO.3468/96)
24. MALAYIL GROUP FINANCE CONSOLIDATES
25. MALAYIL BANKERS & INVESTMENTS
26. MALAYIL BANKER (HO) REGD NO.2753/86
27. THE OFFICIAL RECEIVER DIST.COURT,
For Petitioner :SRI.G.S.REGHUNATH
For Respondent :SRI.L.MOHANAN
The Hon'ble MR. Justice K.T.SANKARAN
Dated :03/04/2009
O R D E R
K.T.SANKARAN, J.
——————————————————
W.P.(C) NO. 260 OF 2009 E
——————————————————
Dated this the 3rd April, 2009
JUDGMENT
I.A.No.4850 of 2009 filed in this Writ Petition is an application
seeking permission to withdraw the Writ Petition without prejudice to the
right of the petitioners to file an appeal as provided under Section 79 of
the Kerala Insolvency Act. Learned counsel for the contesting
respondents submits that no appeal will lie. I.A.No.4850 of 2009 is
allowed and the Writ Petition is dismissed as withdrawn with liberty to file
an appeal, if it is maintainable.
(K.T.SANKARAN)
Judge
ahz/