Kerala High Court
Mukri Ibrahim vs K.P.Thomas on 9 November, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRP.No. 583 of 2010()
1. MUKRI IBRAHIM,S/O.SOOPY HAJI,
... Petitioner
Vs
1. K.P.THOMAS,S/O.PHILIPOSE,KANNANTHANAM
... Respondent
For Petitioner :SRI.S.M.PRASANTH
For Respondent : No Appearance
The Hon'ble MR. Justice THOMAS P.JOSEPH
Dated :09/11/2010
O R D E R
THOMAS P JOSEPH, J.
----------------------------------------
C.R.P.Nos.583 and 584 of 2010
---------------------------------------
Dated this 09th day of November, 2010
ORDER
These revisions are in challenge of judgment of the
appellate court refusing to interfere with the order of trial court
declining to set aside the ex parte decree. When these revisions
came up for hearing learned counsel for petitioner requested
permission to withdraw the petitions without prejudice to
challenge the impugned orders in other proceedings.
Resultantly these petitions are dismissed as withdrawn
without prejudice to the right if any, of petitioners to challenge
the impugned orders in other proceedings. Registry shall return
the documents if any produced along with these petitions to the
counsel for petitioners.
(THOMAS P JOSEPH, JUDGE)
Sbna/-