High Court Kerala High Court

Radhamani vs The Registrar Birth And Deaths on 23 November, 2010

Kerala High Court
Radhamani vs The Registrar Birth And Deaths on 23 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35075 of 2010(H)


1. RADHAMANI,AGED 40,W/O.SABU,
                      ...  Petitioner

                        Vs



1. THE REGISTRAR BIRTH AND DEATHS,
                       ...       Respondent

2. THIRUVALLA MUNICIPALITY REPRESENTED BY

                For Petitioner  :SRI.R.SUNIL KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :23/11/2010

 O R D E R
                        P.N. RAVINDRAN, J.
                     -------------------------------
                   W.P.(C) No.35075 of 2010
                     -------------------------------
          Dated this the 23rd day of November, 2010

                           J U D G M E N T

The learned counsel appearing for the petitioner submitted

that certain mistakes have occurred in the writ petition and the

petitioner may be permitted to withdraw the writ petition reserving

liberty with the petitioner to file a fresh writ petition, after rectifying

the mistakes. Leave granted as prayed for. The writ petition is

accordingly dismissed as withdrawn.

P.N. RAVINDRAN,
JUDGE.

nj.