Kerala High Court
Dr.Ansee Anand vs State Of Kerala on 8 February, 2011
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Tr.P(Crl.).No. 99 of 2008()
1. DR.ANSEE ANAND, S/O.ANANDAN ANCHARY, PRA
... Petitioner
Vs
1. STATE OF KERALA, REP. BY PUBLIC
... Respondent
2. NOUISHAD, KATTIL THEKKATHIL EDAKULANGARA
For Petitioner :SRI.JOHNSON GOMEZ
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice THOMAS P.JOSEPH
Dated :08/02/2011
O R D E R
THOMAS P. JOSEPH, J.
----------------------------------------------
Tr.P (Crl.).No.99 of 2008
----------------------------------------------
Dated this the 8th day of February, 2011
O R D E R
Learned counsel for the petitioner submits that the matter has
become infructuous and hence, this petition is not pressed.
2. The submission is recorded.
Accordingly, this petition is dismissed as not pressed being
infructuous.
THOMAS P. JOSEPH,
JUDGE
vgs