High Court Kerala High Court

R.Rajendran vs State Of Kerala on 19 August, 2008

Kerala High Court
R.Rajendran vs State Of Kerala on 19 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3150 of 2008()


1. R.RAJENDRAN, S/O.RAMAKRISHNAN,
                      ...  Petitioner

                        Vs



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

2. THE SUB INSPECTOR OF POLICE, PETTAH

                For Petitioner  :SRI.SIBY MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :19/08/2008

 O R D E R
                            R. BASANT, J.
               -------------------------------------------------
                 CRL.M.C.NO. 3150 OF 2008
               -------------------------------------------------
         Dated this the 19th day of August, 2008

                                ORDER

The learned counsel for the petitioner prays and

accordingly this Crl.M.C. is dismissed as withdrawn without

prejudice to the right of the petitioner to approach this Court

again with the same relief. The request is made on account of

serious mistakes which have crept in the petition when it was

filed. Request accepted. This Crl.M.C. is dismissed as

withdrawn.

(R. BASANT, JUDGE)

Nan/

CRL.R.P.NO. 598 OF 2005 2