Kerala High Court
Kamaru Marath Kunhimon @ … vs The State Of Kerala on 14 September, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
FAO.No. 213 of 2009()
1. KAMARU MARATH KUNHIMON @ KAMARUDDIN,
... Petitioner
2. KUNHIMON HYDROSE,S/O.S.M.KUNHIMON.
3. HUSSAIN.M.K,S/O.KUNHIMON.
4. MAIMOONA SAID MOHAMMED,
5. M.K.SAID MOHAMMED,SA/O.KUNHIMON.
Vs
1. THE STATE OF KERALA,REPRESENTED BY THE
... Respondent
2. THE CUSTODIAN OF VESTED FORESTES,
For Petitioner :SRI.T.C.SURESH MENON
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS
Dated :14/09/2009
O R D E R
K. M. JOSEPH &
M. L. JOSEPH FRANCIS, JJ.
--------------------------------------------------
F.A.O. NO. 213 OF 2009
---------------------------------------------------
Dated this the 14th September, 2009
JUDGMENT
K.M. Joseph, J.
Learned counsel for the appellants seeks permission to
withdraw the Appeal without prejudice to the right of the
appellants to approach the appropriate Forum. Permission is
granted and the Appeal is dismissed as withdrawn with liberty to
the appellants to seek redress in the appropriate Forum.
Sd/=
K.M. JOSEPH,
JUDGE
Sd/=
M. L. JOSEPH FRANCIS,
JUDGE
kbk.
// True Copy //
PS to Judge