High Court Kerala High Court

A.Zeenath vs A.Laila on 21 December, 2010

Kerala High Court
A.Zeenath vs A.Laila on 21 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Tr.P(C).No. 390 of 2010()


1. A.ZEENATH, W/O.S.SHAFI MUSALIAR,
                      ...  Petitioner

                        Vs



1. A.LAILA, W/O.HASHIM, AGED 40,
                       ...       Respondent

2. A.SAFIA, W/O.ANZARI LABBA, AGED 40,

3. A.SABEENA, W/O.AZAD, AGED 37,

4. A.SALEENA, W/O.T.J.FAIZAL, AGED 34,

5. SIRAJUDEEN, S/O. KASIM PILLAI,

                For Petitioner  :SRI.P.SIVARAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :21/12/2010

 O R D E R
                      THOMAS P. JOSEPH, J.
                 -----------------------------------------
                    Tr.P(C). NO. 390 OF 2010
                 ----------------------------------------
          Dated this the 21st day of December, 2010.


                               O R D E R

Learned counsel submits that the suits in respect of which

transfer is sought for in this proceeding have been dismissed for

default and hence petitioner may be permitted to withdraw this

petition without a prejudice to file fresh petition at the

appropriate time.

2. Heard.

In the circumstances stated, permission is granted and this

petition is dismissed as withdrawn without prejudice to the right if

any of petitioner to move fresh application as provided under

law, if circumstances warranted that.

THOMAS P. JOSEPH, JUDGE

mns