Kerala High Court
Kandikkal Puthiyapurayil … vs Mathodan Sasidharan And Others on 13 December, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
RSA.No. 1360 of 2010()
1. KANDIKKAL PUTHIYAPURAYIL EBRAHIMKUTTY &
... Petitioner
Vs
1. MATHODAN SASIDHARAN AND OTHERS
... Respondent
For Petitioner :SRI.V.R.KESAVA KAIMAL
For Respondent : No Appearance
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN
Dated :13/12/2010
O R D E R
S.S.SATHEESACHANDRAN, J.
-------------------------------
R.S.A.NO.1360 OF 2010
-----------------------------------
Dated this the 13th day of December, 2010
J U D G M E N T
The learned counsel for the appellants seeks permission to
withdraw the appeal without prejudice to his right to take
measures as provided by law to safeguard the interest of the
appellants over the property involved in the case. This Court
need not express any opinion nor need make any reservation as
it is open to the appellants to take whatever steps required, as
provided by law, to safeguard their interest over the property
claimed by them.
Appeal dismissed as withdrawn.
S.S.SATHEESACHANDRAN
JUDGE
prp