Kerala High Court
Servo Packaging Limited vs Union Of India on 23 November, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 30602 of 2006(R)
1. SERVO PACKAGING LIMITED, 88/1,
... Petitioner
Vs
1. UNION OF INDIA, REPRESENTED BY
... Respondent
2. CHAIRMAN & MANAGING DIRECTOR,
For Petitioner :SMT.T.S.MAYA (THIYADIL)
For Respondent :SRI.A.M.SHAFFIQUE
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :23/11/2007
O R D E R
S.SIRI JAGAN,J
================
W.P.(C).No.30602 of 2006
======================
Dated this the 23rd day of November, 2007
JUDGMENT
The learned counsel for the petitioner seeks permission to
withdraw this writ petition without prejudice to the right of the
petitioner to pursue arbitration proceedings in accordance with
the agreement between the petitioner and the second
respondent or to file a suit for damages if the petitioner is so
entitled to. The learned counsel for the second respondent
points out that the petitioner has already invoked the arbitration
proceedings. In the above circumstances, the permission sought
for is granted and the writ petition is dismissed as withdrawn
with the above liberty.
S.SIRI JAGAN, JUDGE
dvs