High Court Kerala High Court

Philomina vs State Of Kerala on 28 July, 2010

Kerala High Court
Philomina vs State Of Kerala on 28 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 1050 of 2009()


1. PHILOMINA, W/O.K.V.ANTONY,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY
                       ...       Respondent

2. THE CHIEF MANAGER,

                For Petitioner  :SRI.C.P.WILSON

                For Respondent  :SRI.MILLU DANDAPANI

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :28/07/2010

 O R D E R
                PIUS C. KURIAKOSE &
               C. K. ABDUL REHIM, JJ.
     ------------------------------------------------
              L. A. A. No.1050 of 2009
     ------------------------------------------------
        Dated this the 28th day of July, 2010

                     JUDGMENT

Pius C. Kuriakose, J

Sri.C.P.Wilson, the learned counsel for the

appellant seeks leave to withdraw from this

appeal. There is no serious objection from the side

of Sri.K.P.Dandapani, the learned counsel for the

Requisitioning Authority. The appeal is dismissed

as withdrawn. Refund one half of the court fee

remitted on the appeal memo to the appellant or

the appellant’s counsel.

PIUS C. KURIAKOSE
JUDGE

C. K. ABDUL REHIM
JUDGE
kns/-