High Court Kerala High Court

Prasad vs The Registrar Of Companies on 28 July, 2010

Kerala High Court
Prasad vs The Registrar Of Companies on 28 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22442 of 2010(E)


1. PRASAD, AGED 42 YEARS,
                      ...  Petitioner
2. BINCY V., W/O.SANTHOSH,

                        Vs



1. THE REGISTRAR OF COMPANIES,
                       ...       Respondent

2. SREE THIRUVANGAD CHITS PVT. LTD.,

3. S.K.SUDHEESH KUMAR,

                For Petitioner  :SMT.T.B.MINI

                For Respondent  :SRI.T.P.M.IBRAHIM KHAN,ASST.S.G OF INDI

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :28/07/2010

 O R D E R
                            S.SIRI JAGAN, J.

                      ==================

                      W.P.(C).No. 22442 of 2010

                      ==================

                  Dated this the 28th day of July, 2010

                            J U D G M E N T

The learned counsel for the petitioners seeks permission to

withdraw this writ petition without prejudice to the right of the

petitioners to seek other remedies. Permission is granted and the writ

petition is dismissed as withdrawn with the above liberty.

Sd/-

sdk+                                              S.SIRI JAGAN, JUDGE

          ///True copy///




                              P.A. to Judge