Kerala High Court
Bhaskaran. N. vs State Of Kerala on 12 February, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRL A No. 1120 of 2002()
1. BHASKARAN. N., AGED 43 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED
... Respondent
2. P.V. CHANDRAN, S/O. P.V. KUNHIRAMAN,
For Petitioner :SRI.O.RAMACHANDRAN NAMBIAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.P.BALACHANDRAN
Dated :12/02/2008
O R D E R
K.P.BALACHANDRAN, J.
--------------------------
CRL.APPEAL NO.1120 OF 2002
-----------------------------
DATED THIS THE 12TH DAY OF FEBRUARY, 2008
J U D G M E N T
Counsel for the appellant submits that the appellant is
unable to trace out the address of the second respondent who is
absconding and that therefore this appeal be dismissed. The
submission is recorded.
In the result, I dismiss this criminal appeal.
Sd/=
K.P.BALACHANDRAN, JUDGE.
dsn
2
K.P.BALACHANDRAN, J.
———————–
CRL.A.NO.1120/02
J U D G M E N T
12.2.2008