High Court Kerala High Court

C.A.Shanavas vs Trichur District Co-Operative … on 29 May, 2008

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is accordingly dismissed as withdrawn.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