Kerala High Court
B.Bhadrakumar vs The Recovery Officer on 12 October, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28674 of 2009(D)
1. B.BHADRAKUMAR,
... Petitioner
Vs
1. THE RECOVERY OFFICER,
... Respondent
2. THE MANAGER,
3. P.S.GEORGE,S/O.LATE SCARIA,
For Petitioner :SRI.B.KRISHNA MANI
For Respondent :SRI.T.P.M.IBRAHIM KHAN,ASST.SOLICITOR
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :12/10/2009
O R D E R
C.K. ABDUL REHIM, J
- - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)No. 28674 of 2009
- - - - - - - - - - - - - - - - - - - - - - -
Dated this the 12th day of October, 2009
J U D G M E N T
Petitioner seeks permission to withdraw the Writ
Petition without prejudice their right to move before the
Debts Recovery Tribunal.
Accordingly the Writ Petition is dismissed as
withdrawn without prejudice to right if any available to the
petitioner to move before any other forum.
C.K. ABDUL REHIM
JUDGE
shg/