High Court Kerala High Court

Sukumariamma vs State Of Kerala on 21 January, 2011

Kerala High Court
Sukumariamma vs State Of Kerala on 21 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1172 of 2009()


1. SUKUMARIAMMA, ASHRYA,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. GOURIKUTTY AMMA, W/O.VASUDEVAN PILLAI,

                For Petitioner  :SRI.R.PADMAKUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :21/01/2011

 O R D E R
                  P.Q.BARKATH ALI, J.
            =~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
                Crl.M.C. No. 1172 of 2009
            =~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
        Dated this the 21st day of January, 2011

                        O R D E R

Learned counsel for the revision petitioner submits

that the dispute between the parties has been settled out of

court and the matter has become infructuous.

2. In view of the above submission, the case is

dismissed as infructuous.

P.Q.BARKATH ALI, JUDGE.

mn.