High Court Kerala High Court

Sameer vs The State Of Kerala on 21 May, 2009

Kerala High Court
Sameer vs The State Of Kerala on 21 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 429 of 2009()


1. SAMEER, S/O.KUNHALAVI,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.BABU S. NAIR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :21/05/2009

 O R D E R
                             THOMAS P. JOSEPH, J.
                           --------------------------------------
                             Crl.R.P.No.429 of 2009
                           --------------------------------------
                      Dated this the 21st day of May, 2009.

                                        ORDER

Learned counsel for petitioner seeks permission to withdraw the revision

petition. Permission is granted.

Resultantly, revision petition is dismissed as withdrawn.

Crl.M.A.No.1289 of 2009 will stand dismissed.

THOMAS P.JOSEPH,
Judge.

cks