High Court Kerala High Court

S.Priji vs State Bank Of India on 26 February, 2008

Kerala High Court
S.Priji vs State Bank Of India on 26 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 469 of 2008()


1. S.PRIJI, PROPRIETOR, HOTEL ABHIRAMI,
                      ...  Petitioner
2. SUNIL KUMAR.V., GUARANTOR,

                        Vs



1. STATE BANK OF INDIA, REP. BY ITS CHIEF
                       ...       Respondent

2. STATE BANK OF INDIA

                For Petitioner  :SRI.S.KRISHNAMOORTHY

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.M.JOSEPH

 Dated :26/02/2008

 O R D E R
                                  H.L.DATTU, C.J.   &   K.M.JOSEPH, J.

                                      ------------------------------------------

                                                  W.A.No.469 of 2008

                                      ------------------------------------------

                             Dated, this the    26th day of February,  2008


                                              JUDGMENT

H.L.Dattu, C.J.

After arguing the matter for quite some time and after knowing the mind

of the Court, Sri.S.Krishnamoorthy, learned counsel appearing for the

appellants, seeks leave of the Court to withdraw this writ appeal.

2. Permission sought for is granted and the writ appeal is dismissed as

withdrawn.

Ordered accordingly.

(H.L.DATTU)

CHIEF JUSTICE

(K.M.JOSEPH)

JUDGE

vns