High Court Kerala High Court

K.Sukunathan vs The Kerala State Co-Operative … on 3 February, 2010

Kerala High Court
K.Sukunathan vs The Kerala State Co-Operative … on 3 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36628 of 2009(W)


1. K.SUKUNATHAN, C.P & C.P. BUILDINGS,
                      ...  Petitioner

                        Vs



1. THE KERALA STATE CO-OPERATIVE BANK LTD.,
                       ...       Respondent

2. THE AUTHORIZED OFFICER (REGIONAL

3. THE BRANCH MANAGER, KOLLAM BRANCH,

                For Petitioner  :SRI.S.SANTHOSH KUMAR

                For Respondent  :SRI.NAGARAJ NARAYANAN,SC,K.S.CO-OP BANK

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :03/02/2010

 O R D E R
                P.R.RAMACHANDRA MENON, J.
              =~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
                  W.P.(C) No. 36628 of 2009
              =~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
           Dated this the 3rd day of February, 2010

                          JUDGMENT

Learned counsel appearing for the petitioner submits

that the petitioner, at the first instance, wants to approach

the 1st respondent bank for appropriate reliefs and seeks for

permission to withdraw the writ petition with liberty to

pursue the matter, if at all, it is necessitated. Hence, the writ

petition is dismissed as withdrawn.

P.R.RAMACHANDRA MENON,
JUDGE

mn.