High Court Kerala High Court

Abdul Latheef Manaf vs State Of Kerala on 31 March, 2010

Kerala High Court
Abdul Latheef Manaf vs State Of Kerala on 31 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 637 of 2007()


1. ABDUL LATHEEF MANAF,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.K.ABDUL JAWAD

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :31/03/2010

 O R D E R
                       V.K.MOHANAN,J.
                    ------------------------------
                Crl.Appeal No.637 OF 2007
        -----------------------------------------------------
        Dated this the 31st day of March, 2010

                           JUDGMENT

The learned counsel for the appellant on instruction

submitted, especially on the basis of affidavit filed in

Crl.M.A.3145/2010, which is an application seeking

permission of this court to withdraw the appeal, that the

appellant is prepared to pay the amount imposed against

him and the court below will not receive the amount, unless

the appeal is dismissed. Recording the above submission

this appeal is dismissed as withdrawn.

V.K.MOHANAN,JUDGE.

mns