High Court Kerala High Court

Jacob Balraj vs Elisy Mary on 30 September, 2010

Kerala High Court
Jacob Balraj vs Elisy Mary on 30 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP(C).No. 128 of 2010(O)


1. JACOB BALRAJ
                      ...  Petitioner

                        Vs



1. ELISY MARY,MALAMCHUTTU PUTHEN VEEDU,
                       ...       Respondent

2. PAUL DAVIDASON OF   -DO-    -DO-

3. PAUL STEPHEN OF   -DO-    -DO-

4. PAUL STANLY OF   -DO-    -DO-

5. T.RAJAMMA, MANAMCODE MELE VEEDU,

6. P.R.JAIN PF -DO-     -DO-

7. R.JASMINE OF -DO-     -DO-

                For Petitioner  :SRI.L.MOHANAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :30/09/2010

 O R D E R
                     THOMAS P.JOSEPH, J.
             ====================================
                       O.P(C) No.128 of 2010
             ====================================
           Dated this the    30th day of September,    2010


                            J U D G M E N T

Learned counsel for petitioner after arguing the matter for some

time sought permission to withdraw the Original Petition without

prejudice to other rights if any of petitioner in the matter.

2. Heard.

In the light of the submission made Original Petition is dismissed

as withdrawn without prejudice to other rights if any, of petitioner in

the matter as provided under law.

THOMAS P. JOSEPH, JUDGE.

vsv