IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 2433 of 2006()
1. K.K. JOSEPH, AGED 70 YEARS,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. FOREST RANGE OFFICER,
For Petitioner :SRI.JOHN JOSEPH VETTIKAD
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :24/01/2007
O R D E R
R.BASANT, J
----------------------
Crl.M.C.No.2433 of 2006
----------------------------------------
Dated this the 24th day of January 2007
O R D E R
The learned counsel for the petitioner submits that
W.P.C.No.1207 of 2005 filed by him is remaining part heard and
in these circumstances, he does not want to prosecute this
Criminal Miscellaneous Case. The learned counsel prays that
this Criminal Miscellaneous Case may, in these circumstances,
be dismissed as withdrawn without prejudice to his right to raise
all relevant contentions before the learned Magistrate, if so
advised to claim discharge. Request is accepted. This Criminal
Miscellaneous Case is dismissed as withdrawn.
(R.BASANT, JUDGE)
jsr
Crl.M.C.No. 2
Crl.M.C.No. 3
R.BASANT, J
C.R.R.P.No.
ORDER
21ST DAY OF JULY 2006