Kerala High Court
Rajeevan vs State Of Kerala on 5 September, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 3159 of 2008()
1. RAJEEVAN, S/O.LATE.BALASUBRAMANYAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.JOHN JOSEPH(ROY)
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :05/09/2008
O R D E R
R.BASANT, J
------------------------------------
Crl.M.C No.3159 of 2008
-------------------------------------
Dated this the 5th day of September, 2008
ORDER
The learned counsel for the petitioner submits that the
petitioner has already appeared before the learned
Magistrate and pleaded guilty. The plea has been accepted
and proceedings against him has been closed and that in
these circumstances the petitioner does not want to further
prosecute this petition. He prays that this petition may now
be dismissed as unnecessary. Request is accepted.
2. This Writ Petition is, in these circumstances,
dismissed as unnecessary.
(R.BASANT, JUDGE)
rtr/-