Kerala High Court
Vasudevan vs State Of Kerala Represented By on 21 December, 2006
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 3956 of 2006()
1. VASUDEVAN, S/O.KRISHNAN EZHUTHACHAN,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
2. P.MOHAMMED, S/O.MAMMED,
For Petitioner :SMT.R.LEELA
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :21/12/2006
O R D E R
R.BASANT, J.
------------------------------------
Crl.M.C.NOs.3956 & 3960 OF 2006
------------------------------------
Dated this the 21st day of December, 2006.
ORDER
The learned counsel for the petitioners submits that the
requisite relief having already been obtained, no further relief is
required and these Crl.M.Cs may in these circumstances be
dismissed as not pressed. Request is accepted. These Crl.M.Cs
are, in these circumstances, dismissed as not pressed.
R.BASANT
JUDGE
rtr/