IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 6764 of 2007(E)
1. KERALA STATE ELECTRICITY BOARD,
... Petitioner
2. ASST.EXECUTIVE ENGINEER,
3. ASSISTANT ENGINEER,
Vs
1. YOGAYAN, S/O.VATTU, ALANGAD VEETTIL,
... Respondent
For Petitioner :SRI.C.K.KARUNAKARAN, SC FOR KSEB
For Respondent :SRI.B.M.AJITH
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :09/07/2009
O R D E R
C.K.ABDUL REHIM, J.
------------------------------
W.P.(C)No.6764 OF 2007
------------------------------
Dated this the 9th day of July, 2009
J U D G M E N T
———————-
1. This is a writ petition filed under Article 227 of
Constitution of India, challenging judgment of a Munsiff Court in
a civil suit, which stands confirmed by a decree in appeal.
2. Being confronted with maintainability of the writ
petition under Article 227, the learned counsel for petitioner
sought permission to withdraw the writ petition without
prejudice to their rights to file second appeal. I am inclined to
permit withdrawal of the writ petition without prejudice to such
rights of the petitioner, if available under law.
3. Hence the writ petition is dismissed as withdrawn,
without prejudice to the rights of the petitioner to file second
appeal, if permissible under law.
C.K.ABDUL REHIM, JUDGE.
okb