Kerala High Court
H.A. Subhan vs Anubis. R. on 21 January, 2011
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 1108 of 2004(C)
1. H.A. SUBHAN, S/O. HAMEED BAVA,
... Petitioner
Vs
1. ANUBIS. R., F-4/14, SATELITE TOWNSHIP
... Respondent
2. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.P.ALI
For Respondent :SRI.S.K.HARISH
The Hon'ble MR. Justice P.Q.BARKATH ALI
Dated :21/01/2011
O R D E R
P.Q.BARKATH ALI, J.
=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
Crl.R.P. No. 1108 of 2004
=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
Dated this the 21st day of January, 2011
O R D E R
Learned counsel for the revision petitioner submits
that the revision petitioner is no more.
2. In view of the above submission, the charge against
the revision petitioner abates. Therefore, the revision
petition is dismissed.
P.Q.BARKATH ALI, JUDGE.
mn.