Kerala High Court
Saritha K. vs State Of Kerala on 6 January, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(Crl.).No. 469 of 2010(S)
1. SARITHA K., AGED 26 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DISTRICT COLLECTOR AND DISTRICT
3. DISTRICT SUPERINTENDENT OF POLICE,
4. THE SUPERINTENDENT OF CENTRAL PRISON,
For Petitioner :SRI.KODOTH SREEDHARAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice P.BHAVADASAN
Dated :06/01/2010
O R D E R
K.M.JOSEPH & P.BHAVADASAN, JJ.
------------------------------------------------------
W.P.(Crl.) No.469 of 2010-S
----------------------------------------------
Dated, this the 6th day of January, 2011
J U D G M E N T
K.M.Joseph, J.
Learned counsel for the petitioner submits that the
writ petition is not pressed. In view of the above submission,
the Writ Petition (Criminal) is dismissed as not pressed.
(K.M.JOSEPH)
JUDGE.
(P.BHAVADASAN)
JUDGE.
MS