Kerala High Court
Abdul Latheef Manaf vs State Of Kerala on 31 March, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRL.A.No. 637 of 2007()
1. ABDUL LATHEEF MANAF,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.K.ABDUL JAWAD
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.K.MOHANAN
Dated :31/03/2010
O R D E R
V.K.MOHANAN,J.
------------------------------
Crl.Appeal No.637 OF 2007
-----------------------------------------------------
Dated this the 31st day of March, 2010
JUDGMENT
The learned counsel for the appellant on instruction
submitted, especially on the basis of affidavit filed in
Crl.M.A.3145/2010, which is an application seeking
permission of this court to withdraw the appeal, that the
appellant is prepared to pay the amount imposed against
him and the court below will not receive the amount, unless
the appeal is dismissed. Recording the above submission
this appeal is dismissed as withdrawn.
V.K.MOHANAN,JUDGE.
mns