Kerala High Court
K.Sukunathan vs The Kerala State Co-Operative … on 3 February, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36628 of 2009(W)
1. K.SUKUNATHAN, C.P & C.P. BUILDINGS,
... Petitioner
Vs
1. THE KERALA STATE CO-OPERATIVE BANK LTD.,
... Respondent
2. THE AUTHORIZED OFFICER (REGIONAL
3. THE BRANCH MANAGER, KOLLAM BRANCH,
For Petitioner :SRI.S.SANTHOSH KUMAR
For Respondent :SRI.NAGARAJ NARAYANAN,SC,K.S.CO-OP BANK
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :03/02/2010
O R D E R
P.R.RAMACHANDRA MENON, J.
=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
W.P.(C) No. 36628 of 2009
=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
Dated this the 3rd day of February, 2010
JUDGMENT
Learned counsel appearing for the petitioner submits
that the petitioner, at the first instance, wants to approach
the 1st respondent bank for appropriate reliefs and seeks for
permission to withdraw the writ petition with liberty to
pursue the matter, if at all, it is necessitated. Hence, the writ
petition is dismissed as withdrawn.
P.R.RAMACHANDRA MENON,
JUDGE
mn.