High Court Kerala High Court

Ramachandran Nair vs Vanaja on 16 June, 2008

Kerala High Court
Ramachandran Nair vs Vanaja on 16 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35110 of 2007(S)


1. RAMACHANDRAN NAIR, S/O.LATE
                      ...  Petitioner

                        Vs



1. VANAJA, D/O.CHANDRAN NAIR,
                       ...       Respondent

                For Petitioner  :SRI.E.R.VENKATESWARAN

                For Respondent  :SRI.K.M.SATHYANATHA MENON

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :16/06/2008

 O R D E R
         KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
             -----------------------------------------
                 W.P(C)No.35110 of 2007 &
                  R.P(FC) No.151 of 2005
             -----------------------------------------
          Dated this the 16th day of June, 2008

                           JUDGMENT

Kurian Joseph,J.

Petitioner is present. He seeks permission to withdraw

the writ petition as well as the revision petition. Permission

granted. The writ petition and the revision petition are dismissed

as withdrawn.

(KURIAN JOSEPH, JUDGE)

(HARUN-UL-RASHID, JUDGE)
ahg.

KURIAN JOSEPH &
HARUN-UL-RASHID, JJ.

—————————
W.P(C)No.35110 of 2007 &
R.P(FC) No.151 of 2005

—————————-

JUDGMENT

16th June, 2008