Kerala High Court
Ramachandran Nair vs Vanaja on 16 June, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35110 of 2007(S)
1. RAMACHANDRAN NAIR, S/O.LATE
... Petitioner
Vs
1. VANAJA, D/O.CHANDRAN NAIR,
... Respondent
For Petitioner :SRI.E.R.VENKATESWARAN
For Respondent :SRI.K.M.SATHYANATHA MENON
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :16/06/2008
O R D E R
KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
-----------------------------------------
W.P(C)No.35110 of 2007 &
R.P(FC) No.151 of 2005
-----------------------------------------
Dated this the 16th day of June, 2008
JUDGMENT
Kurian Joseph,J.
Petitioner is present. He seeks permission to withdraw
the writ petition as well as the revision petition. Permission
granted. The writ petition and the revision petition are dismissed
as withdrawn.
(KURIAN JOSEPH, JUDGE)
(HARUN-UL-RASHID, JUDGE)
ahg.
KURIAN JOSEPH &
HARUN-UL-RASHID, JJ.
—————————
W.P(C)No.35110 of 2007 &
R.P(FC) No.151 of 2005
—————————-
JUDGMENT
16th June, 2008