Kerala High Court
B.Manoj vs Benny on 12 July, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21598 of 2010(O)
1. B.MANOJ, AGED 28,
... Petitioner
Vs
1. BENNY, S/O.VELAPPAN,
... Respondent
For Petitioner :SRI.N.RATHEESH
For Respondent : No Appearance
The Hon'ble MR. Justice THOMAS P.JOSEPH
Dated :12/07/2010
O R D E R
THOMAS P. JOSEPH, J.
-------------------------------------------
WP (C) No. 21598 of 2010
-------------------------------------------
Dated this the 12th day of July, 2010
J U D G M E N T
———————
After arguing the matter for sometime learned
counsel for petitioner has sought permission to withdraw
this petition without prejudice to other rights of
petitioner. After considering the request, I am inclined to
grant permission to withdraw the same. Accordingly, this
writ petition is dismissed as withdrawn without prejudice
to other remedies if any available to the petitioner.
THOMAS P. JOSEPH,
JUDGE.
rkc