High Court Kerala High Court

Aravindan vs George Son Of Pulikkottil Vareed on 22 May, 2009

Kerala High Court
Aravindan vs George Son Of Pulikkottil Vareed on 22 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 693 of 2002()


1. ARAVINDAN, SON OF VADASSERY GOVINDAN,
                      ...  Petitioner

                        Vs



1. GEORGE SON OF PULIKKOTTIL VAREED,
                       ...       Respondent

2. THE STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SMT.PREETHY KARUNAKARAN

                For Respondent  :SRI.RAJIT

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :22/05/2009

 O R D E R
                     M.N. KRISHNAN, J.
               = = = = = = = = = = = = = = =
                Crl. Appeal NO. 693    OF 2002
               = = = = = = = = = = = = = = =
           Dated this the 21st day of May, 2009.

                       J U D G M E N T

It is submitted by the learned counsel for the appellant

that to her knowledge the matter has been settled between

the parties and as such no further action is necessary in this

appeal. In the light of the said submission this Crl.Appeal is

closed as settled.

M.N. KRISHNAN, JUDGE.

ul/-

Crl.A. 693 OF 2002
-2-

M.N. KRISHNAN, J.

= = = = = = = = = =
Crl.A. No. 693 OF 2002
= = = = = = = = = = =

J U D G M E N T

22nd May, 2009