High Court Kerala High Court

Pullath Nafisa vs Kelat Parvathy on 2 March, 2007

Kerala High Court
Pullath Nafisa vs Kelat Parvathy on 2 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 6958 of 2007(C)


1. PULLATH NAFISA, AGED 60 YEARS,
                      ...  Petitioner

                        Vs



1. KELAT PARVATHY, D/O.PARVATHY KANDI
                       ...       Respondent

                For Petitioner  :SRI.C.P.MOHAMMED NIAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :02/03/2007

 O R D E R
                           K.P.BALACHANDRAN, J.

                - - - - - - - - -  - - - - - - - - - - - - - - - - - - - - - -

                          W.P.(C)NO.6958 OF 2007

                - - - - - - - - -  - - - - - - - - - - - - - - - - - - - - - -

                  Dated this the 2nd day of March 2007


                                     JUDGMENT

Counsel for the petitioner seeks for leave to withdraw this

writ petition without prejudice to his right to move the first

appellate court for extension of time to furnish security. Leave is

granted to withdraw the appeal. It is upto the first appellate

court to decide as to whether further time is to be granted or

not. This writ petition is accordingly dismissed.

K.P.BALACHANDRAN, JUDGE

jes