Kerala High Court
S.Jasmin vs Ushakumari on 29 October, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 4058 of 2008()
1. S.JASMIN
... Petitioner
Vs
1. USHAKUMARI
... Respondent
For Petitioner :SRI.B.SURESH KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :29/10/2008
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
Crl.M.C.No. 4058 of 2008
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 29th day of October, 2008
O R D E R
After discussions at the Bar, the learned counsel for the petitioner
only requests that the petitioner may be permitted to withdraw this
petition without any fetter on the rights of the petitioner to challenge
the appellate judgment confirming the verdict of guilty, conviction and
sentence in a prosecution under Section 138 of the N.I. Act in a
proper application for revision. Request accepted. This Crl.M.C. is
dismissed as withdrawn.
(R. BASANT)
Judge
tm