Kerala High Court
Madhu vs Omanakkuttan on 3 September, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27263 of 2010(O)
1. MADHU, S/O.THANKAPPAN
... Petitioner
Vs
1. OMANAKKUTTAN, S/O.SREEDHARAN
... Respondent
For Petitioner :SRI.E.NARAYANAN
For Respondent : No Appearance
The Hon'ble MR. Justice THOMAS P.JOSEPH
Dated :03/09/2010
O R D E R
THOMAS P. JOSEPH, J.
--------------------------------------
W.P.(C) No.27263 of 2010
--------------------------------------
Dated this the 3rd day of September, 2010.
JUDGMENT
After arguing the matter for some time learned counsel for petitioner seeks
permission to withdraw the Writ Petition without prejudice to other remedies
available to the petitioner.
2. Permission is granted.
Accordingly this Writ Petition is dismissed as withdrawn without
prejudice to other remedies if any available to the petitioner as provided under
law.
THOMAS P.JOSEPH,
Judge.
cks