Kerala High Court
Umaiba Beevi vs Sakeer Hussain on 12 July, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 21402 of 2007(W)
1. UMAIBA BEEVI, D/O.LATE MUHAMMED SALI,
... Petitioner
Vs
1. SAKEER HUSSAIN, S/O. MEERASAHIB,
... Respondent
2. S. RASHEED, S/O.LATE SAMLABHA,
For Petitioner :SRI.K.S.HARIHARAPUTHRAN
For Respondent : No Appearance
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :12/07/2007
O R D E R
M.N.KRISHNAN, J.
-----------------------------
WP(C)No.21402 OF 2007 W
-----------------------------
Dated this the 12th July, 2007.
JUDGMENT
It is submitted that an appeal is preferred against the
dismissal of the suit O.S.124/05 and it is pending before
the District Court, Thiruvananthapuram as A.S.64/07. The
learned counsel prays for permission to withdraw the writ
petition. Permission is granted to withdraw the writ
petition, without prejudice to pursue his remedies
permitted by law.
M.N.KRISHNAN
Judge
jj