Kerala High Court
Laila vs Ummer on 22 October, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Mat.Appeal.No. 214 of 2010()
1. LAILA, D/O.SRAJU @ VAPPUTTY,
... Petitioner
Vs
1. UMMER,
... Respondent
2. MUHAMMEDALI @ MANI,
For Petitioner :SRI.K.B.ARUNKUMAR
For Respondent :SRI.RAJESH SIVARAMANKUTTY
The Hon'ble MR. Justice R.BASANT
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS
Dated :22/10/2010
O R D E R
R.BASANT & M.L.JOSEPH FRANCIS JJ.,
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
Mat.Appeal No.214 of 2010
&
C.M. Application No.721 of 2010
- - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 22nd day of October, 2010
JUDGMENT
Basant J.,
Learned counsel for the appellant / petitioner submits
that the matter has been settled between the parties and the
appellant/ petitioner does not in these circumstances want to
press this petition and the appeal. They may be dismissed as
withdrawn, submits the learned counsel. Request accepted.
The petition and the appeal are dismissed as withdrawn.
R. BASANT, JUDGE
M. L. JOSEPH FRANCIS, JUDGE
dl/
2