Kerala High Court
Damodaran Nair vs Murukesan on 18 October, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
RSA No. 337 of 2006(F)
1. DAMODARAN NAIR, S/O. NARAYANA PILLA,
... Petitioner
2. VIMALA DEVI, W/O. DAMODARAN NAIR,
3. SANJEEV KUMAR, S/O. DAMODARAN NAIR,
Vs
1. MURUKESAN, S/O. PAPPU PILLA,
... Respondent
For Petitioner :SRI.J.HARIKUMAR
For Respondent :SRI.V.JAYAKUMAR
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :18/10/2007
O R D E R
M.SASIDHARAN NAMBIAR,J.
===========================
R.S.A. NO. 337 OF 2006
===========================
Dated this the 18th day of October, 2007
JUDGMENT
Appellants filed a memo stating that appellants
are not interested in prosecuting the appeal and
the appeal may be dismissed as withdrawn. Appeal
is dismissed as withdrawn.
M.SASIDHARAN NAMBIAR
JUDGE
tpl/-
M.SASIDHARAN NAMBIAR, J.
———————
W.P.(C).NO. /06
———————
JUDGMENT
SEPTEMBER,2006