High Court Kerala High Court

Venugopal vs T.M.Nazar on 31 March, 2009

Kerala High Court
Venugopal vs T.M.Nazar on 31 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2581 of 2006()


1. VENUGOPAL S/O.PILANKU MADHAVAN,
                      ...  Petitioner

                        Vs



1. T.M.NAZAR, S/O.T.M.KUNHI,
                       ...       Respondent

2. STATE OF KERALA REP.BY PUBLIC-

                For Petitioner  :SRI.T.G.RAJENDRAN

                For Respondent  :SRI.SOJAN MICHEAL

The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :31/03/2009

 O R D E R
                      M.C. HARI RANI, J.

              ======================

                     CRL.M.C.NO. 2581 of 2006

             =======================

            Dated this the 31st day of March 2009

                              ORDER

It is submitted by the learned counsel for the petitioner that

the matter has been settled out of court between the parties. No

representation for the first respondent. The above submission of

the learned counsel for the petitioner is recorded and the Crl.M.C.

is closed.

M.C. HARI RANI
JUDGE
ks.