Kerala High Court
Firozkhan @ Firoz vs State Of Kerala on 28 January, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 393 of 2009()
1. FIROZKHAN @ FIROZ
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.P.M.ZIRAJ
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :28/01/2009
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
Crl.M.C.No. 393 of 2009
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 28th day of January, 2009
O R D E R
Queried as to how the impugned order framing charge, which is
a revisable order, is being challenged under Section 482 Cr.P.C. and
not invoking the revisional jurisdiction, the learned counsel for the
petitioner only prays that the petitioner may be permitted to withdraw
this Crl.M.C. without prejudice to his right to challenge the impugned
order by filing an appropriate revision petition. Request accepted.
2. This Crl.M.C. is dismissed as not pressed, without prejudice
to the right of the petitioner to challenge the impugned order in
revision. Return copy of the impugned order to the learned counsel
for the petitioner forthwith.
(R. BASANT)
Judge
tm