High Court Kerala High Court

Many vs Natesan on 22 March, 2010

Kerala High Court
Many vs Natesan on 22 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34423 of 2009(O)


1. MANY, W/O.SADANANDAN, AGED 63,
                      ...  Petitioner

                        Vs



1. NATESAN, S/O.UNNI, VAZHACKAL HOUSE,
                       ...       Respondent

2. VIJAYAN, S/O.UNNI, VAZHACKAL HOUSE,

3. RAVEENDRAN, S/O.UNNI, VAZHACKAL HOUSE,

4. SARADAMMA, D/O.KALYANI AMMA,

5. CHELLAMMA, W/O.CHANDRASEKHARAN,

6. SUMA, D/O.CHANDRASEKHARAN, REPRESENTED

7. ANILKUMAR, S/O.CHANDRASEKHARAN,

8. VINOD, S/O.CHANDRASEKHARAN, RESIDING

9. RAJU, S/O.GOPALAN, NADUVILEKOOTTU HOUSE,

10. MALLIKA, W/O.CHELLAPPAN, ALOOR HOUSE,

11. MANOHARAN, S/O.MANU, CHENAPADI HOUSE,

12. BHASKARAN, S/O.VAVA,

                For Petitioner  :SRI.T.K.VENUGOPALAN

                For Respondent  :SRI.JOBY CYRIAC

The Hon'ble MR. Justice P.BHAVADASAN

 Dated :22/03/2010

 O R D E R
                        P. BHAVADASAN, J.
              - - - - - - - - - - - - - - - - - - - - - - - - - - -
                   W.P.(C). No. 34423 of 2009
            - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 22nd day of March, 2010.

                                JUDGMENT

It is submitted by the learned counsel for the

petitioner that subsequently the suit has been decreed

ex parte and it has become necessary to seek setting

aside of the ex parte decree.

2. In such circumstances, the petitioner prays

that she may be allowed to withdraw this writ petition

reserving the liberty to move again, if necessary.

The request seems to be reasonable. This writ

petition is dismissed as withdrawn with liberty to the

petitioner to move afresh, if occasion so warrants.

P. BHAVADASAN,
JUDGE

sb.