High Court Kerala High Court

Jafarkhan vs The State Of Kerala on 17 February, 2009

Kerala High Court
Jafarkhan vs The State Of Kerala on 17 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 692 of 2009()


1. JAFARKHAN, S/O.ABDUL KHADER, LAILA
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED THE
                       ...       Respondent

                For Petitioner  :SRI.JOHNSON GOMEZ

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :17/02/2009

 O R D E R

M.N. KRISHNAN, J.

= = = = = = = = = = = = = =
CRL.M.C. NO. 692 OF 2009
= = = = = = = = = = = = = = =
Dated this the 17th day of February, 2009.

O R D E R

After hearing for some time the learned counsel pleads

that permission may be granted to withdraw the petition.

Therefore the Crl.M.C. is closed as withdrawn.

M.N. KRISHNAN, JUDGE.

ul/-