High Court Kerala High Court

Santhoshkumar vs Rani Mallika on 25 September, 2008

Kerala High Court
Santhoshkumar vs Rani Mallika on 25 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21303 of 2008(J)


1. SANTHOSHKUMAR, S/O.LATE N.AMBU
                      ...  Petitioner

                        Vs



1. RANI MALLIKA, 43 YEARS,
                       ...       Respondent

2. SECRETARY, MINISTRY OF WOMEN AND CHILD

                For Petitioner  :SRI.M.RAMESH CHANDER

                For Respondent  :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :25/09/2008

 O R D E R
                      THOMAS P.JOSEPH, J.
           = = = = = = = = = = = = = = = = = = = = = = = =
                     W.P(C) NO.21303 of 2008
           = = = = = = = = = = = = = == = = = = = = = = = = =
           Dated this the 25th day of September, 2008

                           J U D G M E N T

——————–

Heard both sides.

2. Learned counsel for petitioner requested that

petitioner may be permitted to withdraw the Writ Petition

without prejudice to his right of urging the contentions raised in

this Writ Petition before learned magistrate.

Hence, with liberty to the petitioner to urge all contentions

before the learned magistrate this Writ Petition is dismissed as

withdrawn.

THOMAS P.JOSEPH, JUDGE.

vsv