Kerala High Court
K.Raveendran vs Joint Registrar Of … on 13 October, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28703 of 2009(G)
1. K.RAVEENDRAN, S/O.K.CHERIYARAMAN,
... Petitioner
Vs
1. JOINT REGISTRAR OF CO-OP.SOCIETIES,
... Respondent
2. THE FEROKE EDUCATIONAL CO.OP.SOCIETY
3. MANOJ,
4. PRINCIPAL, THE FEROKE CO-OP ARTS
For Petitioner :SRI.P.V.KUNHIKRISHNAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :13/10/2009
O R D E R
S.SIRI JAGAN, J.
==================
W.P(C).No.28703 of 2009
==================
Dated this the 13th day of October, 2009
J U D G M E N T
After arguing for some time, the learned counsel for the
petitioner seeks permission to withdraw this writ petition without
prejudice to the right of the petitioner to approach the Arbitration
Court as provided under Section 69 of the Kerala Co-operative
Societies Act. Permission is granted and the writ petition is dismissed
as withdrawn with the above liberty.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge