Kerala High Court
Rajesh vs M/S.Shalom Charitable on 7 October, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRP.No. 523 of 2010()
1. RAJESH
... Petitioner
Vs
1. M/S.SHALOM CHARITABLE
... Respondent
For Petitioner :SRI.T.K.SANDEEP
For Respondent : No Appearance
The Hon'ble MR. Justice THOMAS P.JOSEPH
Dated :07/10/2010
O R D E R
THOMAS P. JOSEPH, J.
--------------------------------------
C.R.P.No.523 of 2010
--------------------------------------
Dated this the 7th day of October, 2010.
ORDER
Learned counsel for petitioner seeks permission to withdraw the revision
petition without prejudice to challenge the impugned order in other appropriate
manner as provided under law.
2. Permission is granted.
Resultantly this revision is dismissed as withdrawn without prejudice to
other rights if any of petitioner in the matter. Registry shall return the
documents produced with the revision petition to the learned counsel for
petitioner on request.
I.A.No.2487 of 2010 will stand dismissed.
THOMAS P.JOSEPH,
Judge.
cks