IN THE HIGH COURT OF KERALA AT ERNAKULAM
MFA.No. 879 of 2002(C)
1. R.VIJAYALEKSHMI, T.C.20/799,
... Petitioner
Vs
1. K.R.VASUDEVAN, SR.CLERK CANARA BANK
... Respondent
For Petitioner :SRI.A.L.GEORGE
For Respondent :SRI.C.R.SIVAKUMAR
The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :16/11/2009
O R D E R
R.BASANT & M.C. HARI RANI,JJ
==============================
M.F.A. NO. 879 OF 2002
============================
DATED THIS THE 16TH DAY OF NOVEMBER 2009
JUDGMENT
Basant,J.
This appeal is preferred by the appellant-wife aggrieved by the
rejection of a claim for money in part by the Family Court. When this
appeal came up for hearing, learned counsel for the appellant
Sri.A.L.George submits, and endorsement has been made to that
effect, that the appellant does not want to challenge the impugned
order. This appeal may be dismissed as not pressed, it is prayed.
Request of the learned counsel for the appellant is accepted. This
appeal is dismissed as not pressed.
R. BASANT, JUDGE
M.C. HARI RANI,JUDGE
ks.
WPC. 2