High Court Kerala High Court

Omana Sukumaran vs Ragini on 29 May, 2008

Kerala High Court
Omana Sukumaran vs Ragini on 29 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 745 of 2006()


1. OMANA SUKUMARAN, W/O. SUKUMARAN,
                      ...  Petitioner

                        Vs



1. RAGINI, W/O. RAMANAN,
                       ...       Respondent

2. THE DIRECTOR GENERAL OF PROSECUTIONS,

                For Petitioner  :SRI.K.B.DAYAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :29/05/2008

 O R D E R
                             R. BASANT, J.
                -----------------------------------------------
                   Crl.Appeal No. 745 OF 2006
                -----------------------------------------------
               Dated this the 29th day of May, 2008

                               JUDGMENT

This appeal is preferred against the judgment of acquittal in

a prosecution under Section 138 of the Negotiable Instruments

Act. When this appeal is came up for hearing, the learned counsel

for the petitioner has filed a memo seeking withdrawal of the

appeal. Request accepted. The appeal is dismissed as

withdrawn.

R. BASANT, JUDGE
ttb

B.A. No. OF 2008
2

B.A. No. OF 2008
3