High Court Kerala High Court

Abbas vs Suhra on 24 August, 2006

Kerala High Court
Abbas vs Suhra on 24 August, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 1105 of 2002()


1. ABBAS, S/O. IBRAHIM KUTTY,
                      ...  Petitioner

                        Vs



1. SUHRA, D/O. KUNHANA BAVA,
                       ...       Respondent

2. THE STATE OF KERALA, REPRESENTED

                For Petitioner  :SRI.K.P.MUJEEB

                For Respondent  :SRI.T.KRISHNAN UNNI

The Hon'ble MR. Justice R.BASANT

 Dated :24/08/2006

 O R D E R
                                      R. BASANT, J.
                           - - - - - - - - - - - - - - - - - - - - - - -
                             Crl.R.P.Nos.  1105 of 2002 &
                                      269  of   2003
                           - - - -  - - - -  - - - - - - - - - - - - - - -
                     Dated this the  24th day of   August, 2006


                                          O R D E R

When these revision petitions came up for hearing, it is submitted by

the counsel for both sides that the matter has been settled between the

parties and these revision petitions can be dismissed as unnecessary.

Request accepted.

2. These revision petitions are hence dismissed as agreed. It is

directed that the amounts in deposit before the court below shall be released

to the claimant/wife.

(R. BASANT)
Judge

tm

R. BASANT, J.

——————————————

Crl.R.P.Nos. 1105 of 2002 &
269 of 2003

——————————————

O R D E R

24th August, 2006