IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37613 of 2007(C)
1. P.A.SHABEER, S/O.P.P.ABOOBACKER,
... Petitioner
Vs
1. KARAKKUNNIL MADHAVI, D/O.IMBACHAN,
... Respondent
2. M.T.RADHAKRISHNAN, S/O.K.SANKARAN NAIR,
3. M.SOMAN, S/O.APPU, RESIDING AT
For Petitioner :SRI.V.V.SURENDRAN
For Respondent :SRI.G.UNNIKRISHNON
The Hon'ble MR. Justice K.P.BALACHANDRAN
Dated :03/12/2008
O R D E R
K.P.BALACHANDRAN, J.
------------------------------------------------
W. P. C. No.37613 of 2007
------------------------------------------------
Dated this the 3rd day of December, 2008
JUDGMENT
Counsel for the petitioner submits that
there is a C.M. Appeal filed by the
respondents as C.M.A.93/07 and another C.M.A
filed by the petitioner himself as C.M.A.96/07
and that in view of the pendency of those C.M.
Appeals, it was premature on the part of the
petitioner in having moved commission
application which has resulted in the impugned
order and that therefore, without prejudice to
the petitioner advancing his contentions in
the C.M. Appeals pending before the District
Court, this Writ Petition be allowed to be
withdrawn. Leave granted as prayed for.
In the result, I dismiss this Writ
Petition recalling the judgment delivered on
01/12/08.
K.P.BALACHANDRAN,
JUDGE
kns/-