Kerala High Court
M.K.Ahmed vs Mubarak on 6 September, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRL.A.No. 1067 of 2010()
1. M.K.AHMED, S/O. LATE MOIDEENKUTTY,
... Petitioner
Vs
1. MUBARAK, S/O. SAINULABDEEN,
... Respondent
2. THE STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.B.SATHIQ
For Respondent : No Appearance
The Hon'ble MRS. Justice K.HEMA
Dated :06/09/2010
O R D E R
K.HEMA, J.
-----------------------------------------------------
Crl. Appeal. No. 1067 of 2010
-----------------------------------------------------
Dated this the 6th day of September, 2010.
JUDGMENT
Learned counsel for appellant submitted that the
appeal is field against an order of dismissal of complaint and
hence, this appeal is not maintainable. It is further submitted that
this appeal may be dismissed as withdrawn, with liberty to file a
revision.
2. This appeal is dismissed with liberty to pursue
appropriate remedy.
SD/-
K.HEMA, JUDGE.
krs.