IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19479 of 2010(H)
1. V.K.MOHAMMED @ MOHAMMED IBRAHIM,
... Petitioner
Vs
1. THE KUMBLA CO-OPERATIVE BUILDING
... Respondent
2. JOINT REGISTRAR OF CO-OP. SOCIETIES,
For Petitioner :SMT.T.D.RAJALAKSHMI
For Respondent :SRI.P.SHRIHARI
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :15/12/2010
O R D E R
C.T.RAVIKUMAR, J.
---------------------------------------
W.P(C)No.19479 of 2010
----------------------------------------
Dated 15th December, 2010
JUDGMENT
When this matter is taken up for consideration today, the
learned counsel appearing for the petitioner submitted that in view of the
subsequent developments after the institution of this writ petition the
petitioner did not wish to pursue this matter, for the time being, and
therefore, liberty may be granted to the petitioner to withdraw this writ
petition to approach the first respondent. Permission sought for is
granted. Accordingly, this writ petition is dismissed as withdrawn with the
aforesaid liberty.
Sd/-
C.T.RAVIKUMAR
Judge
TKS
// True copy //
P.S. to Judge