Kerala High Court
C.H.Valsalan vs P.Chandran on 17 January, 2011
IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRL.A.No. 791 of 2010()
1. C.H.VALSALAN, S/O.GOVINGAN, AGED 56
... Petitioner
Vs
1. P.CHANDRAN, S/O.KANNAN, AGED 49
... Respondent
2. THE STATE OF KERALA REPRESENTED BY
For Petitioner :SRI.SUNIL NAIR PALAKKAT
For Respondent :SRI.V.RAMKUMAR NAMBIAR
The Hon'ble MRS. Justice K.HEMA
Dated :17/01/2011
O R D E R
K.HEMA, J.
———————————————–
Criminal Appeal No.791 of 2010
———————————————–
Dated 17th January, 2011.
J U D G M E N T
Learned counsel for appellant submitted that the
matter is settled out of court and hence, he may be permitted
to withdraw this appeal.
This appeal is dismissed as withdrawn.
K.HEMA, JUDGE.
tgs