IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRL.A.No. 693 of 2002()
1. ARAVINDAN, SON OF VADASSERY GOVINDAN,
... Petitioner
Vs
1. GEORGE SON OF PULIKKOTTIL VAREED,
... Respondent
2. THE STATE OF KERALA, REPRESENTED BY
For Petitioner :SMT.PREETHY KARUNAKARAN
For Respondent :SRI.RAJIT
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :22/05/2009
O R D E R
M.N. KRISHNAN, J.
= = = = = = = = = = = = = = =
Crl. Appeal NO. 693 OF 2002
= = = = = = = = = = = = = = =
Dated this the 21st day of May, 2009.
J U D G M E N T
It is submitted by the learned counsel for the appellant
that to her knowledge the matter has been settled between
the parties and as such no further action is necessary in this
appeal. In the light of the said submission this Crl.Appeal is
closed as settled.
M.N. KRISHNAN, JUDGE.
ul/-
Crl.A. 693 OF 2002
-2-
M.N. KRISHNAN, J.
= = = = = = = = = =
Crl.A. No. 693 OF 2002
= = = = = = = = = = =
J U D G M E N T
22nd May, 2009