High Court Kerala High Court

C. Vijaya Kumar vs State Of Kerala on 26 June, 2008

Kerala High Court
C. Vijaya Kumar vs State Of Kerala on 26 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2232 of 2008()


1. C. VIJAYA KUMAR, V.G'S RESIDENCE,
                      ...  Petitioner
2. R. GIRIJAKUMARI, W/O.VIJAYAKUMAR,

                        Vs



1. STATE OF KERALA, REP. BY THE
                       ...       Respondent

2. THE AUTHORISED OFFICER,

                For Petitioner  :SRI.BINOY VASUDEVAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :26/06/2008

 O R D E R
                              R.BASANT, J
                      ------------------------------------
                     Crl.M.C. No.2232 of 2008
                      -------------------------------------
               Dated this the 26th day of June, 2008

                                  ORDER

The learned counsel for the petitioners prays and

accordingly this Crl.M.C is dismissed as withdrawn. Needless to

say that the dismissal of this petition will not in any way fetter

the rights of the petitioners to raise all appropriate and relevant

contentions before the learned Judge in the course of trial.

(R.BASANT, JUDGE)
rtr/-