Kerala High Court
M.M.Joshi vs Vijaya Bank on 20 June, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 23724 of 2004(Y)
1. M.M.JOSHI, MUTTURUTHYPARAMBU,
... Petitioner
Vs
1. VIJAYA BANK, REPRESENTED BY ITS
... Respondent
2. T.N.MURALEEDHARAN,
For Petitioner :SRI.B.PREMNATH (E)
For Respondent :SRI. D KRISHNA PRASAD
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :20/06/2007
O R D E R
PIUS C. KURIAKOSE, J.
..........................................................
W.P.(C)No.23724 OF 2004
...........................................................
DATED THIS THE 20TH JUNE, 2007
J U D G M E N T
Mr.B.Premnath, counsel for the petitioner submits that relief
No.1 sought for in the Writ Petition has already been granted by the
interim order already passed. Counsel seeks leave to withdraw from
the Writ Petition with liberty to move again if it becomes necessary.
Leave is granted and the Writ Petition is dismissed as withdrawn.
(PIUS C.KURIAKOSE, JUDGE)
tgl
WP(C)N0.
-2-