High Court Kerala High Court

Renganath Jawahar Sanker @ … vs Sub Inspector Of Police on 27 July, 2010

Kerala High Court
Renganath Jawahar Sanker @ … vs Sub Inspector Of Police on 27 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1581 of 2010()


1. RENGANATH JAWAHAR SANKER @ R.J.SANKER,
                      ...  Petitioner
2. RANI SANKER, W/O. RAGHUNATH JAWAHAR

                        Vs



1. SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. STATE, REP. BY PUBLIC PROSECUTOR,

3. BINNY PHILIP, S/O. PHILIP,

                For Petitioner  :SRI.T.G.RAJENDRAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :27/07/2010

 O R D E R
                  S.S.SATHEESACHANDRAN, J.
                   -------------------------------------------
                    Crl.M.C.No.1581 OF 2010
                   -------------------------------------------
                Dated this the 27th day of July, 2010


                              O R D E R

Petitioners seek permission to withdraw this petition

without prejudice to their right to challenge the charge, if any,

framed by the court. Permission is granted and the petition is

dismissed as withdrawn preserving the right of the petitioners

to take whatever steps available to them in accordance with

law.

Sd/-

S.S.SATHEESACHANDRAN,
Judge.

kkb.28/07.