Kerala High Court
M.K.Haridasan vs Unnikrishnan on 2 December, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 1395 of 2001()
1. M.K.HARIDASAN
... Petitioner
Vs
1. UNNIKRISHNAN
... Respondent
For Petitioner :SRI.JACOB ABRAHAM
For Respondent :SRI.PHILIP ANTONY CHACKO
The Hon'ble MR. Justice P.Q.BARKATH ALI
Dated :02/12/2009
O R D E R
P.Q. BARKATH ALI, J.
------------------------------------------------------
CRL. R.P.1395 of 2001
------------------------------------------------------
Dated:DECEMBER 2, 2009
ORDER
Counsel for the revision petitioner submits that the 1st
respondent/complainant is no more. Hence the revision petition is
dismissed for non-prosecution. It is seen that only a fine of Rs.5000/-
was imposed on the revision petitioner. He shall pay the fine within
one month, if not already paid.
P.Q. BARKATH ALI, JUDGE
mt/-