IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 10082 of 2010(I)
1. K.K.SURESH KUMAR, KALEELAZHIKATHU HOUSE,
... Petitioner
Vs
1. INDUSIND BANK LTD., REPRESENTED BY ITS
... Respondent
2. JAYAKUMAR.R., PROPRIETOR,
3. DISTRICT MAGISTRATE &
4. AUTHORISATION OFFICER,
For Petitioner :SRI.N.VIMALAN
For Respondent :SRI.SATHISH NINAN
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :23/04/2010
O R D E R
P.N.RAVINDRAN, J.
----------------------------
W.P.(C)No.10082 of 2010
----------------------------
Dated 23rd April, 2010
JUDGMENT
Sri.N.Vimalan, the learned counsel appearing for the
petitioner seeks permission to withdraw the writ petition without
prejudice to the petitioner’s contentions and reserving liberty with
him to challenge Ext.P3 possession notice issued under the provisions
of the Securitisation and Reconstruction of Financial Assets and
Enforcement of Security Interest Act, 2002 in other appropriate
proceedings. The learned counsel appearing for the fourth
respondent does not oppose the said request. In the light of the said
submission, this writ petition is dismissed as withdrawn leaving open
the petitioner’s contentions and reserving liberty with him to
challenge Ext.P3 in other appropriate proceedings.
P.N.RAVINDRAN
Judge
TKS