High Court Kerala High Court

P.Ramachandran Nair vs Prince Thomas on 3 April, 2009

Kerala High Court
P.Ramachandran Nair vs Prince Thomas on 3 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 209 of 2009(Y)


1. P.RAMACHANDRAN NAIR, AGED 67,
                      ...  Petitioner
2. MRS. THULASI RAMACHANDRAN, AGED 59,
3. M.K. RAJAPPAN PILLAI, S/O. N. RAMAN
4. P.RAMACHANDRAKURUP, AGED 61,
5. B.LEELAMMA, AGED 61, W/O. SHAKARA
6. V.G. CHACKO, AGED 74, S/O. LATE
7. THOMAS P. JOHN, AGED 64,

                        Vs



1. PRINCE THOMAS, S/O. THOMAS NO.1
                       ...       Respondent

2. BRICE THOMAS, MALAYIL HOUSE,

3. T.G. THOMAS, KOTTATHUR HOUSE,

4. T.G. THOMAS, KOTTATHUR HOUSE,

5. SANTAMMA ABRAHAM,PALAMATTAM HOUSE,

6. ELIZABETH GEORGE, MALAYIL HOUSE,

7. BABY SAM, MALAYIL HOUSE,

8. RENU THOMAS, KOTTATHUR HOUSE,

9. GEORGE VARGHESE, MALAYIL HOUSE,

10. SHAJI GEORGE, MALAYIL HOUSE,

11. AMSOM GEORGE ALEXANDER,

12. THRESYAMMA THOMAS, RESIDING AT

13. RENJI ABRAHAM, PALAMATTAM HOUSE,

14. T.G. ALEXANDER, THOTTUMUKKATHU HOUSE,

15. ANCY ALEXANDER, RESIDING AT

16. SWAPANA GEORGE, MALAYIL HOUSE,

17. ROY ABRAHAM, PALAMUTTAM HOUSE, MULAVANA

18. ANIYAMMA THOMAS, KUTTATHUR HOUSE,

19. MALAYIL BANKERS (REG. NO. 739/85 PAZHAYA

20. MALAYIL BANKERS & INVESTERS (REGD NO.

21. MALAYIL GROUP FUNDS (REGD. NO. 3467/96)

22. MALAYIL FINANCIAL ENTERPRISES

23. MALAYIL FROUP FINANCE (REGD. NO. 3469/96

24. MALAYIL GROUP FINANCE CONSOLIDATES

25. MALAYIL BANKERS & INVESTMENTS

26. MALAYIL BANKER (H0) REGD. NO. 2753/86,

27. THE OFFICIAL RECEIVER, DISTRICT

                For Petitioner  :SRI.G.S.REGHUNATH

                For Respondent  :SRI.L.MOHANAN

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :03/04/2009

 O R D E R

K.T.SANKARAN, J.

——————————————————

W.P.(C) NO. 209 OF 2009 Y

——————————————————

Dated this the 3rd April, 2009

JUDGMENT

I.A.No.4849 of 2009 filed in this Writ Petition is an application

seeking permission to withdraw the Writ Petition without prejudice to the

right of the petitioners to file an appeal as provided under Section 79 of

the Kerala Insolvency Act. Learned counsel for the contesting

respondents submits that no appeal will lie. I.A.No.4849 of 2009 is

allowed and the Writ Petition is dismissed as withdrawn with liberty to file

an appeal, if it is maintainable.

(K.T.SANKARAN)
Judge

ahz/