Kerala High Court
Prasad vs The Registrar Of Companies on 28 July, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22442 of 2010(E)
1. PRASAD, AGED 42 YEARS,
... Petitioner
2. BINCY V., W/O.SANTHOSH,
Vs
1. THE REGISTRAR OF COMPANIES,
... Respondent
2. SREE THIRUVANGAD CHITS PVT. LTD.,
3. S.K.SUDHEESH KUMAR,
For Petitioner :SMT.T.B.MINI
For Respondent :SRI.T.P.M.IBRAHIM KHAN,ASST.S.G OF INDI
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :28/07/2010
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No. 22442 of 2010
==================
Dated this the 28th day of July, 2010
J U D G M E N T
The learned counsel for the petitioners seeks permission to
withdraw this writ petition without prejudice to the right of the
petitioners to seek other remedies. 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petition is dismissed as withdrawn with the above liberty.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