High Court Kerala High Court

Satheesh vs Sindhu on 22 February, 2007

Kerala High Court
Satheesh vs Sindhu on 22 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Mat Appeal No. 348 of 2006()


1. SATHEESH, AGED 36 YEARS,
                      ...  Petitioner

                        Vs



1. SINDHU, D/O. INDU,
                       ...       Respondent

2. KUTTAN, S/O. BHASKARAN,

                For Petitioner  :SRI.V.SETHUNATH

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :22/02/2007

 O R D E R
                          P.R. Raman &  S. Siri Jagan,  JJ.

                       =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=

                            C.M.Appl. No. 2132 of 2006

                                               &

                           Mat. Appeal No. 348  of  2006

                       =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=

                      Dated this, the  22nd  February, 2007.


                                    J U D G M E N T

Raman, J.

C.M.Appl. No. 2132 of 2006 is for condonation of delay of 1497

days in filing the appeal. The appeal itself is filed challenging an

order passed by the Sub Court, Thiruvalla in O.P (HMA) No. 15/2001

dismissing the case for non-appearance of the parties. No application

for restoration showing good grounds has since been presented

before the appropriate forum. Confronted with this position, the

learned counsel for the appellant sought permission to withdraw the

appeal itself without prejudice to his right to seek appropriate

remedies before the appropriate forum.

With leave and liberty sought for, the C.M. Application and the

appeal are dismissed as withdrawn.

Sd/- P.R. Raman, Judge.

Sd/- S. Siri Jagan, Judge.

Tds/

[True copy]

P.S to Judge.