Kerala High Court
Chandra Babu vs State Of Kerla Represented By on 13 February, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 3317 of 2006()
1. CHANDRA BABU S/O RAGHAVAN,
... Petitioner
Vs
1. STATE OF KERLA REPRESENTED BY
... Respondent
For Petitioner :SRI.A.K.ALEX
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :13/02/2009
O R D E R
P.S.GOPINATHAN, J.
----------------------------------------------
Crl.M.C No.3317 of 2006-D
---------------------------------------------
Dated this the 13th February, 2009.
O R D E R
The learned counsel for the petitioner submits that the
Petition has become infructuous and that he is not pressing the
petition.
In the circumstances, the petition is dismissed as not
pressed.
P.S.GOPINATHAN,
JUDGE
ab
2