IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP(C).No. 699 of 2010(O)
1. MARY MATHEW,W/O.MATHEW,AGED 61 YEARS,
... Petitioner
Vs
1. AUGUSTINE,CHAKKALACKAL HOUSE,
... Respondent
For Petitioner :SRI.R.SUDHISH
For Respondent : No Appearance
The Hon'ble MR. Justice THOMAS P.JOSEPH
Dated :12/11/2010
O R D E R
THOMAS P JOSEPH, J.
----------------------------------------
O.P(C).No.699 of 2010
---------------------------------------
Dated this 12th day of November, 2010
JUDGMENT
Learned counsel for petitioner after arguing the matter for
some time seeks permission to withdraw this petition. Learned
counsel submits that since certified copy of the impugned order
was issued belatedly and petitioner wanted to challenge the
impugned order, she could not file additional written statement in
answer to the amended plaint. I make it clear that it will be open
to the petitioner to request learned Additional Munsiff-III,
Ernakulam (in O.S.No.452 of 2007) to grant time to file additional
written statement, and if law permits that, learned Munsiff shall
consider the request and pass appropriate orders.
With the above observation this petition is dismissed as
withdrawn.
(THOMAS P JOSEPH, JUDGE)
Sbna/-