Kerala High Court
Rappai vs Ammini on 8 November, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP(C).No. 550 of 2010(O)
1. RAPPAI, AGED 56, S/O.KOCHAPPU,
... Petitioner
2. CHACKOCHAN, AGED 45, S/O.ALAPPAT ANTONY,
3. SYLVY CHACKOCHAN, AGED 38,
4. MARIAMMA, AGED 75,
Vs
1. AMMINI, AGED ABOUT 73,
... Respondent
2. A.K.PAUL, AGED ABOUT 70,
3. CELEENA, AGED ABOUT 67,
4. JOSE, AGED ABOUT 64,
5. A.K.ANTO, AGED ABOUT 62,
6. DAVIS, AGED ABOUT 55,
7. VARGHESE, AGED ABOUT 51,
8. WILSON, AGED ABOUT 48,
9. ROSILY PAUL, AGED ABOUT 45,
For Petitioner :SRI.P.N.RAMAKRISHNAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice THOMAS P.JOSEPH
Dated :08/11/2010
O R D E R
THOMAS P JOSEPH, J.
----------------------------------------
O.P(C).No.550 of 2010
---------------------------------------
Dated this 08th day of November, 2010
JUDGMENT
Respondent Nos.2, 5 and 6 appear through Adv Sri. K B
Pradeep. Heard.
2. Exts.P5 and P6, orders refusing to order impleadment
and amendment of plaint are under challenge in this petition. At
the time of hearing learned counsel for petitioners submitted that
petitioners are taking steps to withdraw the suit itself with liberty
to file fresh suit. In the circumstances it is submitted that this
petition may be allowed to be withdrawn.
3. Submission is recorded.
Petition is dismissed as withdrawn.
(THOMAS P JOSEPH, JUDGE)
Sbna/-