High Court Kerala High Court

Aiswarya Chitty Fund vs Mangalan on 31 May, 2010

Kerala High Court
Aiswarya Chitty Fund vs Mangalan on 31 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16581 of 2010(O)


1. AISWARYA CHITTY FUND, ERAMALLOR,
                      ...  Petitioner

                        Vs



1. MANGALAN, S/O.PAPPU, KARIMATHARA,
                       ...       Respondent

2. SUBEENA, W/O.BHARATHAN,

3. KALIDASAN (MINOR), S/O.BHARATHAN OF

                For Petitioner  :SRI.G.GOPAKUMAR (CHERTHALA)

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :31/05/2010

 O R D E R

THOMAS P.JOSEPH, J.

====================================
W.P(C) No.16581 of 2010
====================================
Dated this the 31st day of May, 2010

J U D G M E N T

Learned counsel for petitioner seeks permission to withdraw the

Writ Petition. Permission is granted.

Writ Petition is dismissed as withdrawn.

THOMAS P. JOSEPH, JUDGE.

vsv