Kerala High Court
Ibrahim M.A vs Ernakulam District Co-Op. Bank on 25 September, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25251 of 2009(B)
1. IBRAHIM M.A.,
... Petitioner
Vs
1. ERNAKULAM DISTRICT CO-OP. BANK,
... Respondent
2. JOINT REGISTRAR OF CO-OP. SOCIETIES,
3. ASSISTANT REGISTRAR OF CO-OP. SOCIETIES
For Petitioner :SRI.G.HARIHARAN
For Respondent :SRI.P.V.SURENDRANATH.
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :25/09/2009
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W. P (C) No. 25251 of 2009
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 25th September, 2009.
J U D G M E N T
Learned counsel for the petitioner seeks permission to withdraw
the writ petition in view of the fact that the petitioner had earlier
filed W.P(C) No. 34468/2008 and suffered a judgment dated 3-12-
2008 in respect of the same subject matter. Permission is granted
and the writ petition is dismissed as withdrawn.
Sd/- S. Siri Jagan, Judge.
Tds/
[True copy]
P.S to Judge.