High Court Kerala High Court

G. Sasidharan Nair vs State on 21 October, 2009

Kerala High Court
G. Sasidharan Nair vs State on 21 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 425 of 2001()



1. G. SASIDHARAN NAIR
                      ...  Petitioner

                        Vs

1. STATE
                       ...       Respondent

                For Petitioner  :SRI.M.BALAGOVINDAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :21/10/2009

 O R D E R
                          P.Q. BARKATH ALI, J.
               =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                       Crl.R.P. No. 425 of 2001
               =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
               Dated this the 21st day of October, 2009

                                O R D E R

The learned counsel for the petitioner is absent. Hence, the revision

petition is dismissed for non-prosecution.

21-10-2009 Sd/- P.Q.Barkath Ali,
Judge.

/true copy/

P.S. to Judge.

mn