High Court Kerala High Court

K.Raveendran vs Joint Registrar Of … on 13 October, 2009

Kerala High Court
K.Raveendran vs Joint Registrar Of … on 13 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28703 of 2009(G)


1. K.RAVEENDRAN, S/O.K.CHERIYARAMAN,
                      ...  Petitioner

                        Vs



1. JOINT REGISTRAR OF CO-OP.SOCIETIES,
                       ...       Respondent

2. THE FEROKE EDUCATIONAL CO.OP.SOCIETY

3. MANOJ,

4. PRINCIPAL, THE FEROKE CO-OP ARTS

                For Petitioner  :SRI.P.V.KUNHIKRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :13/10/2009

 O R D E R
                           S.SIRI JAGAN, J.

                    ==================

                      W.P(C).No.28703 of 2009

                    ==================

               Dated this the 13th day of October, 2009

                            J U D G M E N T

After arguing for some time, the learned counsel for the

petitioner seeks permission to withdraw this writ petition without

prejudice to the right of the petitioner to approach the Arbitration

Court as provided under Section 69 of the Kerala Co-operative

Societies Act. 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as withdrawn with the above liberty.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