High Court Kerala High Court

Madhu vs Omanakkuttan on 3 September, 2010

Kerala High Court
Madhu vs Omanakkuttan on 3 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27263 of 2010(O)


1. MADHU, S/O.THANKAPPAN
                      ...  Petitioner

                        Vs



1. OMANAKKUTTAN, S/O.SREEDHARAN
                       ...       Respondent

                For Petitioner  :SRI.E.NARAYANAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :03/09/2010

 O R D E R
                             THOMAS P. JOSEPH, J.
                            --------------------------------------
                            W.P.(C) No.27263 of 2010
                            --------------------------------------
                  Dated this the 3rd day of September, 2010.

                                      JUDGMENT

After arguing the matter for some time learned counsel for petitioner seeks

permission to withdraw the Writ Petition without prejudice to other remedies

available to the petitioner.

2. Permission is granted.

Accordingly this Writ Petition is dismissed as withdrawn without

prejudice to other remedies if any available to the petitioner as provided under

law.

THOMAS P.JOSEPH,
Judge.

cks