1996 INSC 0256 SUPREME COURT OF INDIA The Vadakkenchary Co. Operative Servicebank Ltd. Vs. State of Kerala (K. Ramaswamy J.) 07.02.1996 ORDER C.A. Nos.2274-78/77 ------------------- Counsel states that he seeks liberty to have the appeals dismissed as withdrawn following similar orders passed by this Court in C.A. 2279 of 1977 and batch on December 6, 1982; and another order dated February 12. 1992 in C.A. No.295 of 1978. The appeals are accordingly dismissed as withdrawn. No costs. C.A. Nos. 3436-47 of 1996 -------------------------- [@ SLP (C) No.106-17/78] Leave granted. Appeals are dismissed as withdrawn. No costs.