IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1940 of 2008()
1. L.CHANDRIKA, PROPRIETRIX, VANITHA FOODS
... Petitioner
Vs
1. THE ALAPPUZHA DISTRICT CO-OPERATIVE
... Respondent
2. THE JOINT REGISTRAR (GENERAL),
3. THE REGISTRAR, OFFICE OF THE REGISTRAR
For Petitioner :SRI.G.HARIHARAN
For Respondent :SRI.V.G.ARUN,SC,ALAPPUZHA DIST.CO.OP.BA
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :09/01/2009
O R D E R
K. BALAKRISHNAN NAIR & K.SURENDRA MOHAN, JJ.
------------------------------------------------------------------------------------
W.A. NO: 1940 OF 2008-D
-----------------------------------------------------------------------------------
Dated this the 9th January, 2009.
JUDGMENT
BALAKRISHNAN NAIR, J.
Writ appeal is permitted to be withdrawn without prejudice to
the rights, if any, of the petitioner to move the first respondent-
bank for appropriate reliefs.
K.BALAKRISHNAN NAIR
Judge
K. SURENDRA MOHAN
Judge
jj
K.K.DENESAN & V. RAMKUMAR, JJ.
—————————————————-
M.F.A.NO:
—————————————————–
JUDGMENT
Dated: