Kerala High Court
K.K.Abdulla Kutty vs State Of Kerala on 5 January, 2011
IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 983 of 2010()
1. K.K.ABDULLA KUTTY,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE CUSTODIAN OF VESTED FOREST,
For Petitioner :SRI.V.V.SURENDRAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice R.BASANT
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :05/01/2011
O R D E R
R.BASANT & K.SURENDRA MOHAN, JJ.
***********************
C.M.Appl.No.2804 of 2010 &
R.P.NO.983 OF 2010 IN
M.F.A No.329 of 1991
*****************************
Dated this the 5th day of January, 2011
ORDER
BASANT, J.
The learned counsel for the review petitioner submits that
the petitioner does not want to prosecute this review petition
now and would like to pursue other legal remedies available to
him.
2. We accept that submission. The petition for
condonation of delay and the review petition are, in these
circumstances, dismissed.
Sd/-
(R.BASANT, JUDGE)
Sd/-
(K.SURENDRA MOHAN, JUDGE)
rtr/