High Court Kerala High Court

Mary Mathew vs Augustine on 12 November, 2010

Kerala High Court
Mary Mathew vs Augustine on 12 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP(C).No. 699 of 2010(O)


1. MARY MATHEW,W/O.MATHEW,AGED 61 YEARS,
                      ...  Petitioner

                        Vs



1. AUGUSTINE,CHAKKALACKAL HOUSE,
                       ...       Respondent

                For Petitioner  :SRI.R.SUDHISH

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :12/11/2010

 O R D E R
                 THOMAS P JOSEPH, J.

                ----------------------------------------

                    O.P(C).No.699 of 2010

                ---------------------------------------

            Dated this 12th day of November, 2010

                          JUDGMENT

Learned counsel for petitioner after arguing the matter for

some time seeks permission to withdraw this petition. Learned

counsel submits that since certified copy of the impugned order

was issued belatedly and petitioner wanted to challenge the

impugned order, she could not file additional written statement in

answer to the amended plaint. I make it clear that it will be open

to the petitioner to request learned Additional Munsiff-III,

Ernakulam (in O.S.No.452 of 2007) to grant time to file additional

written statement, and if law permits that, learned Munsiff shall

consider the request and pass appropriate orders.

With the above observation this petition is dismissed as

withdrawn.

(THOMAS P JOSEPH, JUDGE)

Sbna/-