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