High Court Kerala High Court

Ismail vs State Of Kerala on 2 November, 2010

Kerala High Court
Ismail vs State Of Kerala on 2 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3121 of 2010()


1. ISMAIL, S/O. ABOOBACKER,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.P.VIJAYA BHANU (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :02/11/2010

 O R D E R
                      V.K.MOHANAN, J.
                    -------------------------------
                   Crl. R.P.No.3121 of 2010
                    -------------------------------
          Dated this the 2nd day of November, 2010.

                          O R D E R

After hearing the matter to certain extent, the learned

counsel appearing for the revision petitioner, submitted that the

revision petitioner may be permitted to withdraw the revision

petition. Accordingly, the revision petition is dismissed as

withdrawn.

V.K.MOHANAN,
Judge.

ami/