High Court Kerala High Court

Babu Chandran vs State Of Kerala on 29 November, 2006

Kerala High Court
Babu Chandran vs State Of Kerala on 29 November, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 5485 of 2003()


1. BABU CHANDRAN, S/O.KUTTAPPAN CHETTIYAR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.S.VIJAYAKUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :29/11/2006

 O R D E R


                              R. BASANT, J.

               -------------------------------------------------

                      CRL.M.C.NO.5485  OF  2003

               -------------------------------------------------

           Dated this the 29th day of November, 2006


                                  ORDER

When this petition came up for hearing, the learned

counsel for the petitioner makes only one request. He prays

that the petitioner may be permitted to withdraw this petition

without prejudice to raise all his contentions in the trial before

the learned Sessions Judge. Request accepted. This

Crl.M.C. is dismissed as withdrawn.

(R. BASANT, JUDGE)

Nan/

-: 2 :-