Kerala High Court
C.A.Shanavas vs Trichur District Co-Operative … on 29 May, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 10495 of 2007(Y)
1. C.A.SHANAVAS, PEON,
... Petitioner
2. P.R.REGHU KUMAR, PEON,
3. P.D.JAYACHANDRAN, PEON,
Vs
1. TRICHUR DISTRICT CO-OPERATIVE BANK,
... Respondent
2. THE GENERAL MANAGER,
3. KERALA PUBLIC SERVICE COMMISSION,
4. JOINT REGISTRAR OF CO-OPERATIVE
5. RASIYA M.,
6. MINI M.,
7. SUSHEELA K.M.,
8. SHINY V.A., W/O. P.A.SHAJU,
9. MOLLY K.K., W/O. SHAJI JOSEPH,
10. C.ASHA VARGHESE, W/O. A.A.GEORGE,
11. LIZA GEORGE,
12. E.A.ALLY,
For Petitioner :SRI.U.BALAGANGADHARAN
For Respondent :SRI.ALEXANDER THOMAS,SC,KPSC
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :29/05/2008
O R D E R
Thottathil B. Radhakrishnan, J.
==================================
W.P.(C)No.10495 of 2007
==================================
Dated this the 29th day of May, 2008.
JUDGMENT
Learned counsel for the petitioners submits
that certain talks were compromised and that the
petitioners may be permitted to withdraw this writ
petition to expedite reconciliation. Writ petition
is accordingly dismissed as withdrawn.
Thottathil B.Radhakrishnan,
Judge.
sl/2/6/08