High Court Kerala High Court

Vilasini Amma vs Thekkepat Madhavan Nair on 11 December, 2006

Kerala High Court
Vilasini Amma vs Thekkepat Madhavan Nair on 11 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP No. 860 of 2005(W)


1. VILASINI AMMA, W/O.UNNIKRISHNAN,
                      ...  Petitioner

                        Vs



1. THEKKEPAT MADHAVAN NAIR, S/O.MEENAKSHI
                       ...       Respondent

2. P.E.VENUGOPALAN NAIR,

3. T.NARAYANAN NAIR, S/O.MEENAKSHMI AMMA,

4. DEVAKI AMMA, D/O.MEENAKSHI AMMA,

5. SANKARAN, S/O.MEENAKSHI AMMA,

6. PARVATHI, D/O.MEENAKSHI AMMA,

7. C.M.ABDULLAKUTTY, S/O.MOIDEENKUTTY,

                For Petitioner  :SRI.P.CHANDRASEKHAR

                For Respondent  :SRI.S.V.BALAKRISHNA IYER

The Hon'ble MR. Justice P.R.RAMAN

 Dated :11/12/2006

 O R D E R
                              P.R.RAMAN, JUDGE

                        --------------------------------

                           RP No. 860 OF 2005 IN

                       W.P (C) No. 23081 of 2005 W

                      ------------------------------------

               Dated this the 11th day of December 2006




                                     O R D E R

The learned counsel for the petitioner seeks permission to

withdraw this review petition without prejudice to the right of the

petitioner to proceed further with the appeal pending before the

appellate authority on the same issue. Permission granted with the

above liberty and the review petition is dismissed as withdrawn.

(P.R.RAMAN, JUDGE)

jg