Kerala High Court
Sasidharan Pillai vs State Of Kerala on 1 October, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2837 of 2010()
1. SASIDHARAN PILLAI,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. REVENUE DIVISIONAL OFFICER,
For Petitioner :SRI.P.I.GEORGEKUTTY
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :01/10/2010
O R D E R
M.Sasidharan Nambiar, J.
--------------------------
Crl.M.C.No.2837 of 2010
--------------------------
ORDER
Learned counsel appearing for the petitioner
seeks permission to withdraw the petition as
Annexure-2 order is not passed either under Section
145 or 133 or 138 of Code of Criminal Procedure.
Petition is dismissed as withdrawn with liberty to
challenge the order before appropriate forum.
1st October, 2010 (M.Sasidharan Nambiar, Judge)
tkv