IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 854 of 2008()
1. M/S.DAVOOD AND COMPANY, DOOR NO.1,
... Petitioner
2. DAVOOD, S/O.ABDU RAHIMANKUTTY,
3. NAJMA, W/O.DAVOOD, AGED 38 YEARS,
Vs
1. THE AUTHORISED OFFICER, (UNDER THE
... Respondent
2. THE INDIAN OVERSEAS BANK, REPRESENTED
3. ABDUL RAHIM, SITHARA COMPLEX, OPPOSITE
4. DEBTS RECOVERY TRIBUNAL (FOR KERALA
For Petitioner :SRI.K.K.CHANDRAN PILLAI
For Respondent :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.PADMANABHAN NAIR
Dated :11/04/2008
O R D E R
H.L.DATTU, C.J. & K.PADMANABHAN NAIR, J.
------------------------------------------
W.A.No.854 of 2008
------------------------------------------
Dated, this the 11th day of April, 2008
JUDGMENT
H.L.Dattu, C.J.
After arguing the matter for quite some time and may be knowing the
mind of the Court, Sri.K.K.Chandran Pillai, learned counsel appearing for the
appellants, seeks leave of the Court to withdraw this writ appeal. Permission
sought for is granted and the writ appeal is disposed of as withdrawn.
Ordered accordingly.
(H.L.DATTU)
CHIEF JUSTICE
(K.PADMANABHAN NAIR)
JUDGE
vns