High Court Kerala High Court

Sreejith.N vs State Of Kerala Rep.By The on 19 October, 2009

Kerala High Court
Sreejith.N vs State Of Kerala Rep.By The on 19 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 907 of 2007()


1. SREEJITH.N, S/O.PRABHAKARAN N.K.
                      ...  Petitioner

                        Vs



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

2. K.SHAMSUDDIN, S/O.BAPU HAJI,

                For Petitioner  :SRI.P.SANJAY

                For Respondent  :SRI.GRASHIOUS KURIAKOSE

The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :19/10/2009

 O R D E R
                      P.S. GOPINATHAN, J.
              ---------------------------------------------
                    Crl. R.P.No. 907 of 2007
              ---------------------------------------------
         Dated this the 19th day of October, 2009

                               ORDER

Revision petitioner is the accused in C.C.No.105/2006 on

the file of the Judicial Magistrate of the First Class, Mananthavadi.

After arguing the case for some time, learned counsel for the

revision petitioner sought sanction to withdraw the revision

petition. In the above circumstances, the revision petition is

dismissed as withdrawn.

2. The Trial Court shall try the case on day to day basis and

dispose within six months. In the event, the revision seeks

exemption from personal appearance during the trial stage, he is

at liberty to apply for the same, which the lower Court shall

dispose on merits.

The parties shall appear before the Trial Court on

2/12/2009.

P.S.GOPINATHAN,
JUDGE

SS