High Court Kerala High Court

M/S Hi-Power Group Holdings vs The Chief Manager & Authorised … on 25 November, 2008

Kerala High Court
M/S Hi-Power Group Holdings vs The Chief Manager & Authorised … on 25 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 1181 of 2008(I)


1. M/S HI-POWER GROUP HOLDINGS,
                      ...  Petitioner
2. MRS. RAMLA HIMAMUDDIN, RAYAMARAKKAR
3. HISHAM HIMAMUDDIN, RAYAMARAKKAR HOUSE,

                        Vs



1. THE CHIEF MANAGER & AUTHORISED OFICER,
                       ...       Respondent

2. THE DEBTS RECOVERY TRIBUNAL

                For Petitioner  :SRI.C.S.MANILAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :25/11/2008

 O R D E R
                                  K.M.JOSEPH, J.
                       - - - - - - - - - - - - - - - - - - - - - - - - -
                              R.P. No.1181 of 2008 &
                           WP.(C) No.28225 of 2008
                       - - - - - - - - - - - - - - - - - - - - - - - - -
                    Dated this the 25th day of November, 2008

                                         ORDER

I heard learned counsel for the petitioners and the learned

counsel for the respondents.

2. After arguing the matter for sometime, learned counsel for

the petitioners prays for permission to withdraw the writ petition and he

submits that an appeal has been filed.

In such circumstances, the review petition is allowed, the

judgment in the writ petition is recalled and the writ petition is dismissed as

withdrawn.

(K.M. JOSEPH, JUDGE)

sb