IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 2110 of 2008()
1. M/S.HI-POWER GROUP HOLDINGS,
... Petitioner
2. MRS.RAMLA HIMAMUDDIN, RAYAMARAKKAR
3. HISHAM HIMAMUDDIN, RAYAMARAKKAR HOUSE,
Vs
1. THE CHIEF MANAGER & AUTHORISED OFFICER,
... Respondent
2. THE DEBTS RECOVERY TRIBUNAL
For Petitioner :SRI.C.S.MANILAL
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER
Dated :28/10/2008
O R D E R
H.L.DATTU, C.J. & A.K.BASHEER, J.
-------------------------------------------
W.A.No.2110 of 2008
------------------------------------------
Dated, this the 28th day of October, 2008
JUDGMENT
H.L.Dattu, C.J.
After arguing the matter for quite some time,
Sri.M.K.Chandramohan Das, learned counsel appearing for the
appellants, seeks permission of the Court to withdraw this writ appeal with
liberty to approach the learned Single Judge for appropriate reliefs.
2. Permission sought for is granted and the writ appeal is
disposed of as withdrawn.
3. However, we reserve liberty to the appellants, if they so
desire, to approach the learned Single Judge by making an appropriate
application for appropriate reliefs.
Ordered accordingly.
(H.L.DATTU)
CHIEF JUSTICE
(A.K.BASHEER)
JUDGE
vns