Kerala High Court
Chittur Primary Co-Operative vs Kerala State Farmer’S Debt Relief on 10 September, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25685 of 2009(E)
1. CHITTUR PRIMARY CO-OPERATIVE
... Petitioner
Vs
1. KERALA STATE FARMER'S DEBT RELIEF
... Respondent
2. SRI. KESAVAN, S/O.MUNIYAN,
3. STATE OF KERALA, REP. BY THE
For Petitioner :SRI.G.HARIHARAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :10/09/2009
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W. P (C) No. 25685 of 2009
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 10th September, 2009.
J U D G M E N T
In this writ petition, the petitioner challenges Ext. P4 order of
the Kerala State Farmers’ Debt Relief Commission, whereby certain
benefits have been granted to the 2nd respondent in the matter of
repayment of loan amount taken by him from the petitioner-Society.
After arguing for some time, the learned counsel for the
petitioner seeks permission to withdraw this writ petition. Permission
is granted and the writ petition is dismissed as withdrawn without
prejudice to the contentions of the petitioner.
Sd/- S. Siri Jagan, Judge.
Tds/
[True copy]
P.S to Judge.