Kerala High Court
Manoj M.R. vs The Union Of India on 4 February, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 36845 of 2007(J)
1. MANOJ M.R., S/O RAMACHANDRAN M.R.,
... Petitioner
Vs
1. THE UNION OF INDIA,
... Respondent
2. THE RESERVE BANK OF INDIA,
3. THE SOUTH INDIAN BANK LTD,
4. THE GENERAL MANAGER(ADMINISTRATION),
5. THE ASST. GENERAL MANAGER,(V.A.PAUL),
6. THE CHIEF MANAGER,
For Petitioner :SRI.T.TOMY JOSE
For Respondent :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :04/02/2008
O R D E R
ANTONY DOMINIC, J.
------------------------------------
W.P.(C) 36845 of 2007
-------------------------------------
Dated: February 4, 2008
JUDGMENT
Learned counsel appearing for the petitioner submits that
he may be permitted to withdraw the writ petition. Permission is
granted and the writ petition is dismissed as withdrawn without
prejudice to the right of the petitioner to pursue his remedies.
ANTONY DOMINIC, JUDGE
mt/-