High Court Kerala High Court

Kerala State Electricity Board vs Yogayan on 9 July, 2009

Kerala High Court
Kerala State Electricity Board vs Yogayan on 9 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6764 of 2007(E)


1. KERALA STATE ELECTRICITY BOARD,
                      ...  Petitioner
2. ASST.EXECUTIVE ENGINEER,
3. ASSISTANT ENGINEER,

                        Vs



1. YOGAYAN, S/O.VATTU, ALANGAD VEETTIL,
                       ...       Respondent

                For Petitioner  :SRI.C.K.KARUNAKARAN, SC FOR KSEB

                For Respondent  :SRI.B.M.AJITH

The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :09/07/2009

 O R D E R
                      C.K.ABDUL REHIM, J.
                      ------------------------------
                    W.P.(C)No.6764 OF 2007
                      ------------------------------
               Dated this the 9th day of July, 2009

                          J U D G M E N T

———————-

1. This is a writ petition filed under Article 227 of

Constitution of India, challenging judgment of a Munsiff Court in

a civil suit, which stands confirmed by a decree in appeal.

2. Being confronted with maintainability of the writ

petition under Article 227, the learned counsel for petitioner

sought permission to withdraw the writ petition without

prejudice to their rights to file second appeal. I am inclined to

permit withdrawal of the writ petition without prejudice to such

rights of the petitioner, if available under law.

3. Hence the writ petition is dismissed as withdrawn,

without prejudice to the rights of the petitioner to file second

appeal, if permissible under law.

C.K.ABDUL REHIM, JUDGE.

okb