High Court Kerala High Court

S.Mohanan vs Indian Bank on 7 November, 2008

Kerala High Court
S.Mohanan vs Indian Bank on 7 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21989 of 2008(P)


1. S.MOHANAN,
                      ...  Petitioner

                        Vs



1. INDIAN BANK, REPRESENTED BY ITS
                       ...       Respondent

2. SRI. V.J.MAHAJAN, RECEIVER,

3. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.S.RAMESH BABU

                For Respondent  :SRI.S.EASWARAN

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

 Dated :07/11/2008

 O R D E R
                                 K.M.JOSEPH, J.
                      - - - - - - - - - - - - - - - - - - - - - - - - -
                          WP.(C) No.21989 of 2008
                      - - - - - - - - - - - - - - - - - - - - - - - - -
                    Dated this the 7th day of November, 2008

                                    JUDGMENT

Learned counsel for the petitioner submits that the writ petition

may be permitted to be withdrawn without prejudice to any remedy

available in law.

Permission granted and the writ petition is dismissed as

withdrawn without prejudice to the remedies available to the petitioner in

law.

(K.M. JOSEPH, JUDGE)

sb