Kerala High Court
K.Usha vs Kalpakambika on 6 October, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 10441 of 2009(O)
1. K.USHA, D/O.JANAKI AMMA
... Petitioner
Vs
1. KALPAKAMBIKA , D/O.CHANGARAMPILLANI
... Respondent
2. VIJAYAN, S/O. THAROL PARUKTTY AMMA
For Petitioner :SRI.SAJU.S.A
For Respondent :SRI.SHYAM PADMAN
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN
Dated :06/10/2009
O R D E R
S.S.SATHEESACHANDRAN, J.
——————————-
W.P.(C).NO.10441 OF 2009 (O)
———————————–
Dated this the 6th day of October, 2009
J U D G M E N T
The learned counsel for the petitioner submits that the
disputes have been settled by the parties out of court, and the
writ petition is not pressed. Writ petition is dismissed as not
pressed.
S.S.SATHEESACHANDRAN
JUDGE
prp