IN THE HIGH COURT OF KERALA AT ERNAKULAM
AR.No. 2 of 2011()
1. MR.KANTHILAL P.PATEL,KRISHNA NIVAS,
... Petitioner
2. MR.BABULAL P.PATEL,MADHAVPURA,OPPOSITE
3. MR.MITESH.K.PATEL, KRISHNA NIVAS,
4. MRS.CHETNA B.PATEL, KRISHNA NIVAS,
Vs
1. NATWARLAL P.PATEL, HOUSE NO.39/2793,
... Respondent
For Petitioner :SRI.PREMJIT NAGENDRAN
For Respondent :SRI.M.C.SEN (SR.)
The Hon'ble MR. Justice K.T.SANKARAN
Dated :20/01/2011
O R D E R
K.T.SANKARAN, J.
--------------------------------
A.R.No.2 of 2011
---------------------------------
Dated this the 20th day of January, 2011
O R D E R
The learned counsel for the petitioners submitted that
in view of the objection raised by the respondent to the
jurisdiction of this Court, to avoid any controversy and also
to avoid delay, the petitioners thought it fit to move the
Karnataka High Court. Accordingly, the petitioners sought
for permission to withdraw the Arbitration Request with
liberty to move the Karnataka High Court. Permission is
granted.
Accordingly, the Arbitration Request is dismissed as
withdrawn with the aforesaid liberty.
K.T.SANKARAN
JUDGE
csl