High Court Kerala High Court

Damodaran Nair vs Murukesan on 18 October, 2007

Kerala High Court
Damodaran Nair vs Murukesan on 18 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA No. 337 of 2006(F)


1. DAMODARAN NAIR, S/O. NARAYANA PILLA,
                      ...  Petitioner
2. VIMALA DEVI, W/O. DAMODARAN NAIR,
3. SANJEEV KUMAR, S/O. DAMODARAN NAIR,

                        Vs



1. MURUKESAN, S/O. PAPPU PILLA,
                       ...       Respondent

                For Petitioner  :SRI.J.HARIKUMAR

                For Respondent  :SRI.V.JAYAKUMAR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :18/10/2007

 O R D E R
              M.SASIDHARAN NAMBIAR,J.
            ===========================
            R.S.A. NO. 337     OF 2006
            ===========================

     Dated this the 18th day of October, 2007

                     JUDGMENT

Appellants filed a memo stating that appellants

are not interested in prosecuting the appeal and

the appeal may be dismissed as withdrawn. Appeal

is dismissed as withdrawn.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

M.SASIDHARAN NAMBIAR, J.

———————
W.P.(C).NO. /06

———————

JUDGMENT

SEPTEMBER,2006