Kerala High Court
Shine Kumar vs James on 3 July, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRP.No. 344 of 2009()
1. SHINE KUMAR, S/O.RAJAN
... Petitioner
Vs
1. JAMES, S/O.ANTONY
... Respondent
2. ANTONY,S/O.PAILO
3. ALIAKUTTY, W/O.ANTONY
For Petitioner :SRI.K.S.BHARATHAN
For Respondent :SRI.G.SREEKUMAR (CHELUR)
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN
Dated :03/07/2009
O R D E R
S.S.SATHEESACHANDRAN, J.
-----------------------------------
C.R.P.No.344 of 2009 - E
---------------------------------
Dated this the 3rd day of July, 2009
O R D E R
Learned counsel for the petitioner submits that an appeal
has been preferred against the decree in which an interim order
has already been passed by the court below and as such the
revision may be permitted to be withdrawn as not pressed.
The revision petition is dismissed as withdrawn.
S.S.SATHEESACHANDRAN,
JUDGE.
bkn/-