High Court Kerala High Court

V.K.Mohammed @ Mohammed Ibrahim vs The Kumbla Co-Operative Building on 15 December, 2010

Kerala High Court
V.K.Mohammed @ Mohammed Ibrahim vs The Kumbla Co-Operative Building on 15 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19479 of 2010(H)


1. V.K.MOHAMMED @ MOHAMMED IBRAHIM,
                      ...  Petitioner

                        Vs



1. THE KUMBLA CO-OPERATIVE BUILDING
                       ...       Respondent

2. JOINT REGISTRAR OF CO-OP. SOCIETIES,

                For Petitioner  :SMT.T.D.RAJALAKSHMI

                For Respondent  :SRI.P.SHRIHARI

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :15/12/2010

 O R D E R
                          C.T.RAVIKUMAR, J.
                      ---------------------------------------
                       W.P(C)No.19479 of 2010
                      ----------------------------------------
                     Dated 15th December, 2010

                                JUDGMENT

When this matter is taken up for consideration today, the

learned counsel appearing for the petitioner submitted that in view of the

subsequent developments after the institution of this writ petition the

petitioner did not wish to pursue this matter, for the time being, and

therefore, liberty may be granted to the petitioner to withdraw this writ

petition to approach the first respondent. Permission sought for is

granted. Accordingly, this writ petition is dismissed as withdrawn with the

aforesaid liberty.

Sd/-

C.T.RAVIKUMAR
Judge

TKS

// True copy //

P.S. to Judge