Kerala High Court
Noohukannu vs Abidha @ Ammukutty on 18 December, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36478 of 2009(R)
1. NOOHUKANNU, S/O. SULTHAN PILLAI,
... Petitioner
Vs
1. ABIDHA @ AMMUKUTTY, D/O. JANAKI,
... Respondent
For Petitioner :SRI.R.S.KALKURA
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :18/12/2009
O R D E R
R.BASANT & M.C.HARI RANI, JJ.
------------------------------------
W.P(C) No.36478 of 2009
-------------------------------------
Dated this the 18th day of December, 2009
JUDGMENT
BASANT, J.
After discussions at the Bar, the learned counsel for the
petitioner submits that the impugned order being an appealable
order under Section 19 of the Family Court Act, the petitioner
may be permitted to withdraw this Writ Petition without prejudice
to his right to challenge the impugned order by initiating
appropriate proceedings in appeal. Request is accepted.
2. This Writ Petition is accordingly dismissed.
(R.BASANT, JUDGE)
(M.C.HARI RANI, JUDGE)
rtr/-