High Court Kerala High Court

K.K.Suresh Kumar vs Indusind Bank Ltd. on 23 April, 2010

Kerala High Court
K.K.Suresh Kumar vs Indusind Bank Ltd. on 23 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10082 of 2010(I)


1. K.K.SURESH KUMAR, KALEELAZHIKATHU HOUSE,
                      ...  Petitioner

                        Vs



1. INDUSIND BANK LTD., REPRESENTED BY ITS
                       ...       Respondent

2. JAYAKUMAR.R., PROPRIETOR,

3. DISTRICT MAGISTRATE &

4. AUTHORISATION OFFICER,

                For Petitioner  :SRI.N.VIMALAN

                For Respondent  :SRI.SATHISH NINAN

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :23/04/2010

 O R D E R
                       P.N.RAVINDRAN, J.
                     ----------------------------
                     W.P.(C)No.10082 of 2010
                     ----------------------------
                       Dated 23rd April, 2010

                             JUDGMENT

Sri.N.Vimalan, the learned counsel appearing for the

petitioner seeks permission to withdraw the writ petition without

prejudice to the petitioner’s contentions and reserving liberty with

him to challenge Ext.P3 possession notice issued under the provisions

of the Securitisation and Reconstruction of Financial Assets and

Enforcement of Security Interest Act, 2002 in other appropriate

proceedings. The learned counsel appearing for the fourth

respondent does not oppose the said request. In the light of the said

submission, this writ petition is dismissed as withdrawn leaving open

the petitioner’s contentions and reserving liberty with him to

challenge Ext.P3 in other appropriate proceedings.

P.N.RAVINDRAN
Judge

TKS