Kerala High Court
Safeer Mohammed vs Stte Bank Of India on 3 December, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31052 of 2009(B)
1. SAFEER MOHAMMED, AGED 36 YEARS,
... Petitioner
Vs
1. STTE BANK OF INDIA, RAIMECC, KOLLAM,
... Respondent
For Petitioner :SRI.A.BALAGOPALAN
For Respondent :SRI.K.K.CHANDRAN PILLAI
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :03/12/2009
O R D E R
C.K. ABDUL REHIM, J.
- - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)No. 31052 of 2009
- - - - - - - - - - - - - - - - - - - - - - -
Dated this the 3rd day of December, 2009
J U D G M E N T
Petitioner seeks permission to withdraw the writ
petition with liberty to challenge the SARFAESI
proceedings if any, initiated under the Securitization and
Reconstruction of Financial Assets and Enforcement of
Security Interest Act, 2002 (SARFAESI Act).
Writ petition is dismissed as withdrawn with liberty as
stated above.
C.K. ABDUL REHIM
JUDGE
shg/