Kerala High Court
Sulochana vs The Chief Judicial Magistrate … on 10 June, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17981 of 2010(W)
1. SULOCHANA,
... Petitioner
Vs
1. THE CHIEF JUDICIAL MAGISTRATE COURT,
... Respondent
2. UNION BANK OF INDIA,
For Petitioner :SRI.P.SANKARANKUTTY NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :10/06/2010
O R D E R
P.R.RAMACHANDR MENON,J.
------------------------------------------
W.P.(C).NO.17981 OF 2010
----------------------------------------
Dated this the 10thday of June, 2010
J U D G M E N T
The learned counsel for the petitioner seeks permission to withdraw
the Writ petition, so as to pursue other appropriate remedies in accordance
with law. Permission is granted. The Writ petition is dismissed as
withdrawn. However, so as to enable the petitioner to pursue such course,
further coercive steps shall be kept in abeyance for a period of ten days.
P.R.RAMACHANDRMENON,JUDGE.
pm