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withdrawn.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