Kerala High Court
B.Hareendran vs Vishnu on 4 August, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 779 of 2010(O)
1. B.HAREENDRAN, AGED 42 YEARS,
... Petitioner
Vs
1. VISHNU, S/O.ACHUTHANANDHAN,
... Respondent
2. GIRIJAKUMARI, DEVAKI MANDIRAM,
3. GIRISH, DEVAKI MANDIRAM,
4. GREESHMA, DEVAKI MANDIRAM,
5. SHAJI,
6. VENU.V.S, GARDEN,
For Petitioner :SRI.R.MANOJ
For Respondent :SRI.J.JAYAKUMAR
The Hon'ble MR. Justice THOMAS P.JOSEPH
Dated :04/08/2010
O R D E R
THOMAS P JOSEPH, J.
----------------------------------------
W.P.C.No.779 of 2010
---------------------------------------
Dated this 04th day of August, 2010
JUDGMENT
It is submitted by learned counsel for petitioner that matter
has been settled outside court and hence petitioner is not pursuing
the matter. Learned counsel seeks permission to withdraw the writ
petition.
Heard counsel on both sides. Permission is granted and
accordingly writ petition is dismissed as withdrawn.
(THOMAS P JOSEPH, JUDGE)
Sbna/-