High Court Kerala High Court

L.Chandrika vs The Alappuzha District … on 9 January, 2009

Kerala High Court
L.Chandrika vs The Alappuzha District … on 9 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1940 of 2008()


1. L.CHANDRIKA, PROPRIETRIX, VANITHA FOODS
                      ...  Petitioner

                        Vs



1. THE ALAPPUZHA DISTRICT CO-OPERATIVE
                       ...       Respondent

2. THE JOINT REGISTRAR (GENERAL),

3. THE REGISTRAR, OFFICE OF THE REGISTRAR

                For Petitioner  :SRI.G.HARIHARAN

                For Respondent  :SRI.V.G.ARUN,SC,ALAPPUZHA DIST.CO.OP.BA

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :09/01/2009

 O R D E R
       K. BALAKRISHNAN NAIR & K.SURENDRA MOHAN, JJ.
       ------------------------------------------------------------------------------------
                           W.A. NO: 1940 OF 2008-D
        -----------------------------------------------------------------------------------
                      Dated this the 9th January, 2009.

                                        JUDGMENT

BALAKRISHNAN NAIR, J.

Writ appeal is permitted to be withdrawn without prejudice to

the rights, if any, of the petitioner to move the first respondent-

bank for appropriate reliefs.

K.BALAKRISHNAN NAIR
Judge

K. SURENDRA MOHAN
Judge

jj

K.K.DENESAN & V. RAMKUMAR, JJ.

—————————————————-

M.F.A.NO:

—————————————————–

JUDGMENT

Dated: