High Court Kerala High Court

Safeer Mohammed vs Stte Bank Of India on 3 December, 2009

Kerala High Court
Safeer Mohammed vs Stte Bank Of India on 3 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31052 of 2009(B)


1. SAFEER MOHAMMED, AGED 36 YEARS,
                      ...  Petitioner

                        Vs



1. STTE BANK OF INDIA, RAIMECC, KOLLAM,
                       ...       Respondent

                For Petitioner  :SRI.A.BALAGOPALAN

                For Respondent  :SRI.K.K.CHANDRAN PILLAI

The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :03/12/2009

 O R D E R
                 C.K. ABDUL REHIM, J.
              - - - - - - - - - - - - - - - - - - - - - - -
                 W.P.(C)No. 31052 of 2009
              - - - - - - - - - - - - - - - - - - - - - - -
         Dated this the 3rd day of December, 2009

                        J U D G M E N T

Petitioner seeks permission to withdraw the writ

petition with liberty to challenge the SARFAESI

proceedings if any, initiated under the Securitization and

Reconstruction of Financial Assets and Enforcement of

Security Interest Act, 2002 (SARFAESI Act).

Writ petition is dismissed as withdrawn with liberty as

stated above.

C.K. ABDUL REHIM
JUDGE

shg/