Kerala High Court
P.K. Ratnakaran vs The State Of Kerala on 11 February, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2658 of 2006()
1. P.K. RATNAKARAN, S/O.BHASKARA PANICKER,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
2. V. BABU LIGIT, S/O. MAMAN,
For Petitioner :SRI.G.SREEKUMAR (CHELUR)
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :11/02/2010
O R D E R
P.S.GOPINATHAN, J
= = = = = = = = = = = =
Crl.M.C.No.2658 of 2006.
= = = = = = = = = = = =
Dated this the 11th day of February, 2010.
O R D E R
Advocate Ravi K.Pariyarath, on behalf of Advocate
G.Sreekumar (Chelur), the learned counsel for the
petitioner submitted that the matter has become
infructuous and hence the petition is not pressed. In the
above circumstance, this submission is recorded and the
petition is dismissed as not pressed.
P.S.GOPINATHAN, JUDGE.
Kvs/-