Kerala High Court
Chellappan vs State Of Kerala on 18 March, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 835 of 2009()
1. CHELLAPPAN
... Petitioner
2. P.K.SUKUMARAN, S/O.RAGAVAN,PAZHAPARAMBIL
3. K.K.SUNILKUMAR, S/O. KUMARAN,KUNNAKKAT
4. LAILA SIVARAMAN, D/O. SIVARAMAN,
5. VIJEESH VIJAYAN, S/O.VIJAYAN,
6. M.N.SALIMON, S/O.NARAYANAN,MAKKAL HOUSE
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.G.SUKUMARA MENON
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :18/03/2009
O R D E R
M.N. KRISHNAN, J.
= = = = = = = = = = = = = =
CRL.M.C. NO. 835 OF 2009
= = = = = = = = = = = = = = =
Dated this the 18th day of March, 2009.
O R D E R
Learned counsel for the petitioner seeks permission to
withdraw the petition without prejudice to the right of the
party to challenge correction of the rule which is already a
subject matter pending before a Division Bench of this Court.
Reserving that right this Crl.M.C. is closed.
M.N. KRISHNAN, JUDGE.
ul/-