High Court Kerala High Court

M. Manoharan vs State Of Kerala on 23 January, 2007

Kerala High Court
M. Manoharan vs State Of Kerala on 23 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 1923 of 2002()


1. M. MANOHARAN, AGED 56 YEARS,
                      ...  Petitioner
2. V. PAVITHRAN, S/O. VELU,

                        Vs



1. STATE OF KERALA, REP. BY THE
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

3. R. BABU, PUTHEN VEEDU,

                For Petitioner  :SMT.DAISY THAMPI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :23/01/2007

 O R D E R






                             R. BASANT, J.

              -------------------------------------------------

                     CRL.M.C.NO. 1923 OF  2002

              -------------------------------------------------

            Dated this the 23rd day of January, 2007


                                    ORDER

The learned counsel for the petitioners submits that the

matter has now become infructuous and this Crl.M.C. may be

dismissed. Request accepted. This Crl.M.C. is dismissed as

withdrawn.

Sd/-

(R. BASANT, JUDGE)

Nan/

//true copy//

P.S. to Judge