IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15108 of 2010(O)
1. SEBASTIAN, S/O.MANI, KADAMBANAMVILAYIL
... Petitioner
2. ROSILY, W/O.SEBASTIAN,KADAMBANAMVILAYIL
Vs
1. ASHA GOVINDARAJ, D/O.GOVINDARAJ
... Respondent
2. JAYALAKSHMI, D/O.GOVINDARAJ H.NO.9/861
For Petitioner :SRI.P.T.JOSE
For Respondent : No Appearance
The Hon'ble MR. Justice THOMAS P.JOSEPH
Dated :18/05/2010
O R D E R
THOMAS P JOSEPH, J.
----------------------------------------
W.P.C.No.15108 of 2010
---------------------------------------
Dated this 18th day of May, 2010
JUDGMENT
Learned counsel for petitioner submits that notwithstanding
the contentions urged in this writ petition against the condition
imposed by the learned Sub Judge, Kochi while ordering setting
aside the ex parte decree, petitioners moved an application in the
court of learned Sub Judge for extension of time for deposit of the
amount and hence, petitioner only seeks an extension of time for
deposit in this petition. That is a request which the petitioner can
make in the court concerned, if circumstances warranted that.
2. At this stage learned counsel for petitioner sought
permission to withdraw the writ petition without prejudice to the
right of petitioners to make such a request before the learned Sub
Judge. Having regard to the circumstances stated, permission is
granted and writ petition is dismissed as withdrawn without
prejudice to the right of petitioner to seek extension of time before
the learned Sub Judge if circumstances warranted such a course.
The petition is dismissed as withdrawn as above.
(THOMAS P JOSEPH, JUDGE)
Sbna/-