High Court Kerala High Court

Anitha Titus vs P.Rajeev on 7 August, 2009

Kerala High Court
Anitha Titus vs P.Rajeev on 7 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 414 of 2009(S)


1. ANITHA TITUS, W/O.TITUS MANI, NOW
                      ...  Petitioner

                        Vs



1. P.RAJEEV, (AGE AND FATHER'S NAME NOT
                       ...       Respondent

                For Petitioner  :SRI.P.CHANDRASEKHAR

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :07/08/2009

 O R D E R
              THOTTATHIL B. RADHAKRISHNAN, J
                 ...........................................
              CONT.CASE NO. 414                   OF 2009
                ............................................
        DATED THIS THE 7TH DAY OF AUGUST, 2009

                              JUDGMENT

In the affidavit sworn to by Sri.Josephkutty Jacob on

30.7.2009, following the earlier affidavits by the respondent, it is

shown that the action taken as per Annexure R1 stands stayed by

this court from 23.6.2009 in WP(C)17312 of 2009. Therefore, I

do not deem it appropriate to further continue with these

proceedings. Hence dropped, without prejudice.

THOTTATHIL B RADHAKRISHNAN,
JUDGE

lgk/7/8