IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 745 of 2008()
1. ARYA DILEEP, AGED 22 YEARS,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.C.P.UDAYABHANU
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :17/06/2008
O R D E R
R.BASANT, J.
----------------------
Crl.M.C.No.745 of 2008
----------------------------------------
Dated this the 17th day of June 2008
O R D E R
The learned counsel for the petitioner submits that after
the order passed by this court on 04/06/2008, the Family Court
had passed orders giving the interim custody of the child to the
petitioner. The matter has been heard and stands posted for this
day for final disposal. In these circumstances, the learned
counsel for the petitioner submits that no further directions are
necessary in this Crl.M.C and the same can be closed. Request
is accepted. This petition is now dismissed as unnecessary.
(R.BASANT, JUDGE)
jsr
Crl.M.C.No. 2
Crl.M.C.No. 3
R.BASANT, J.
CRL.M.CNo.
ORDER
21ST DAY OF MAY2007