Kerala High Court
A.K.Ramis vs State Of Kerala on 13 March, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2932 of 2007()
1. A.K.RAMIS, REPRESENTED BY HIS
... Petitioner
Vs
1. STATE OF KERALA, THROUGH
... Respondent
2. TAHSILDAR, ERNAD TALUK,
For Petitioner :SRI.R.SUDHISH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :13/03/2009
O R D E R
M.C.HARI RANI, J.
-----------------------------------------------------
CRL.M.C.No.2932 OF 2007
-----------------------------------------------------
DATED THIS THE 13th DAY OF MARCH, 2009
O R D E R
it is submitted by the learned counsel for the petitioner that
in the light of the interim order passed by this Court on
20.9.2007, no further orders are required in this Crl.M.C. Hence,
this Crl.M.C. is closed in the light of the interim order dated
20.9.2007.
M.C.HARI RANI, JUDGE.
dsn