IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34423 of 2009(O)
1. MANY, W/O.SADANANDAN, AGED 63,
... Petitioner
Vs
1. NATESAN, S/O.UNNI, VAZHACKAL HOUSE,
... Respondent
2. VIJAYAN, S/O.UNNI, VAZHACKAL HOUSE,
3. RAVEENDRAN, S/O.UNNI, VAZHACKAL HOUSE,
4. SARADAMMA, D/O.KALYANI AMMA,
5. CHELLAMMA, W/O.CHANDRASEKHARAN,
6. SUMA, D/O.CHANDRASEKHARAN, REPRESENTED
7. ANILKUMAR, S/O.CHANDRASEKHARAN,
8. VINOD, S/O.CHANDRASEKHARAN, RESIDING
9. RAJU, S/O.GOPALAN, NADUVILEKOOTTU HOUSE,
10. MALLIKA, W/O.CHELLAPPAN, ALOOR HOUSE,
11. MANOHARAN, S/O.MANU, CHENAPADI HOUSE,
12. BHASKARAN, S/O.VAVA,
For Petitioner :SRI.T.K.VENUGOPALAN
For Respondent :SRI.JOBY CYRIAC
The Hon'ble MR. Justice P.BHAVADASAN
Dated :22/03/2010
O R D E R
P. BHAVADASAN, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C). No. 34423 of 2009
- - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 22nd day of March, 2010.
JUDGMENT
It is submitted by the learned counsel for the
petitioner that subsequently the suit has been decreed
ex parte and it has become necessary to seek setting
aside of the ex parte decree.
2. In such circumstances, the petitioner prays
that she may be allowed to withdraw this writ petition
reserving the liberty to move again, if necessary.
The request seems to be reasonable. This writ
petition is dismissed as withdrawn with liberty to the
petitioner to move afresh, if occasion so warrants.
P. BHAVADASAN,
JUDGE
sb.