Kerala High Court
Michealkutty Mathew Tc13/157 vs Lekshmi on 6 February, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2013 of 2009(M)
1. MICHEALKUTTY MATHEW TC13/1571,
... Petitioner
Vs
1. LEKSHMI, W/O.LATE V.RAMACHANDRAN NAIR,
... Respondent
2. VEENA, D/O.LATE V.RAMACHANDRAN NAIR,
3. ARAVIND,S/O.LATE V.RAMACHANDRAN NAIR,
4. P.HYMAVATHY, RESIDING AT SYAMALALAYAM,
5. MATHEW S.M. VECHOOR. VECHOOR HOUSE,
6. HE MANAGER, KERALA STATE FINANCIAL
7. E.N.PRASANNA KUMARI, TC 27/1780,
8. RADHAKRISHNA WARRIAR, S/O.KRISHNA
9. N.HARIKUMAR, B.N.R.A.72,BENEDICT NAGAR,
For Petitioner :SRI.S.ANANTHAKRISHNAN
For Respondent :SRI.M.SASINDRAN, SC, K.S.F.E., LTD.
The Hon'ble MR. Justice K.T.SANKARAN
Dated :06/02/2009
O R D E R
K.T.SANKARAN, J.
——————————————————
W.P.(C) NO. 2013 OF 2009 M
——————————————————
Dated this the 6th February, 2009
JUDGMENT
Learned counsel for the petitioner submits that the Writ Petition is
not pressed. The Writ Petition is, therefore, dismissed as not pressed.
(K.T.SANKARAN)
Judge
ahz/