IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 49 of 2007()
1. P.P. RAVEENDRAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. SATHYAN, S/O. SANKARAN,
For Petitioner :SRI.A.C.DEVY
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :05/01/2007
O R D E R
R.BASANT, J
------------------------------------
Crl.M.C.No.49 of 2007
-------------------------------------
Dated this the 5th day of January, 2007
ORDER
After discussions at the Bar, the learned counsel for the
petitioner accepts that the impugned order being a revisable order,
relief can be sought before the Court of revision and prays that this
petition may be dismissed as withdrawn. Request is accepted. This
Crl.M.C is, dismissed as withdrawn, without any fetter on the rights of
the petitioner to challenge the impugned order in revision, if he so
chooses. Return the impugned order and all documents to the learned
counsel for the petitioner forthwith.
(R.BASANT, JUDGE)
rtr/