IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2010 of 2010()
1. K.P.JYOTHISH, S/O. BHASKARAN,
... Petitioner
Vs
1. K.T.JOSEPH, S/O. LATE K.V.THOMAS,
... Respondent
2. STATE OF KERALA, REP. BY PUBLIC
For Petitioner :SRI.S.RAJEEV
For Respondent :SRI.M.AJAY
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN
Dated :11/08/2010
O R D E R
S.S.SATHEESACHANDRAN, J.
-------------------------------------------------
Crl.M.C.No.2010 of 2010
-------------------------------------------------
Dated this the 11th day of August, 2010
O R D E R
Learned counsel for the petitioner submits that the
parties have settled the matter and therefore, the petition is not
pressed. Counsel for the 1st respondent submits that he has no
instruction regarding the settlement, if any, effected between
the parties.
Since the petitioner is not pressing the petition,
without going into the question whether there has been any
settlement or not, this petition is dismissed, as no further
enquiry is called for.
Sd/-
(S.S.SATHEESACHANDRAN)
JUDGE
sk/-
//true copy//