High Court Kerala High Court

E.Subair vs Abdul Salim on 24 May, 2010

Kerala High Court
E.Subair vs Abdul Salim on 24 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1874 of 2003()


1. E.SUBAIR, S/O.IBRAHIM,
                      ...  Petitioner

                        Vs



1. ABDUL SALIM, S/O.MOIDEEN, KALLUNGAL
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.JOHN JOSEPH(ROY)

                For Respondent  :SRI.K.A.JALEEL

The Hon'ble MR. Justice R.BASANT

 Dated :24/05/2010

 O R D E R
                          R.BASANT, J.
                       **********************
                   Crl.R.P No.1874 of 2003
                       *********************
               Dated this the 24th day of May, 2010

                             ORDER

The learned counsel for the petitioner submits that this

revision petition can now be dismissed as not pressed. Parties

have now settled their disputes, i[t is reported. In the absence of

challenge, I find no reason to interfere with the impugned order

of acquittal. Request is accepted.

2. This revision petition is accordingly dismissed as not

pressed.

(R.BASANT, JUDGE)

rtr/