High Court Kerala High Court

Deepak Kumar vs The State Of Kerala on 7 February, 2011

Kerala High Court
Deepak Kumar vs The State Of Kerala on 7 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 277 of 2011()


1. DEEPAK KUMAR, AGED 19 YEARS,
                      ...  Petitioner
2. SUMAR CHAND, AGED 26 YEARS,
3. PANKAJ KUMAR, AGED 25 YEARS,
4. ARJUN SINGH, AGED 22 YEARS,
5. SANDEEP KUMAR, S/O.NIRANJAN SING,
6. PREMPAL SING, AGED 21 YEARS,
7. SUNIL KUMAR, AGED 30 YEARS,

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.P.A.MUJEEB

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :07/02/2011

 O R D E R
                            THOMAS P. JOSEPH, J.
                           --------------------------------------
                             Crl.M.C. No.277 of 2011
                           --------------------------------------
                    Dated this the 7th day of February, 2011.

                                        ORDER

Learned counsel for petitioners after arguing the matter for some time

sought permission to withdraw this petition without prejudice to the right of

petitioners to challenge the final report as provided under law after investigation

is over.

2. Having heard learned counsel for petitioners and the learned Public

Prosecutor I am inclined to allow the request.

Resultantly without prejudice to the right of petitioners to challenge the

final report as provided under law, this petition is dismissed as withdrawn.

THOMAS P.JOSEPH,
Judge.

cks