Kerala High Court
Jaffar vs The State Of Kerala on 21 May, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 239 of 2009()
1. JAFFAR, S/O.MUHAMMEDKUTTY,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DEPUTY COLLECTOR,
For Petitioner :SRI.BABU S. NAIR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice THOMAS P.JOSEPH
Dated :21/05/2009
O R D E R
THOMAS P. JOSEPH, J.
--------------------------------------
Crl.R.P.No.239 of 2009
--------------------------------------
Dated this the 21st day of May, 2009.
ORDER
Learned counsel for petitioner seeks permission to withdraw the revision
petition. Permission is granted.
Resultantly, revision petition is dismissed as withdrawn.
Crl.M.A.No.706 of 2009 will stand dismissed.
THOMAS P.JOSEPH,
Judge.
cks