High Court Kerala High Court

K.K. Joseph vs State Of Kerala on 24 January, 2007

Kerala High Court
K.K. Joseph vs State Of Kerala on 24 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 2433 of 2006()


1. K.K. JOSEPH, AGED 70 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. FOREST RANGE OFFICER,

                For Petitioner  :SRI.JOHN JOSEPH VETTIKAD

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :24/01/2007

 O R D E R
                               R.BASANT, J

                            ----------------------

                        Crl.M.C.No.2433 of 2006

                      ----------------------------------------

              Dated this the 24th day of January   2007




                                 O R D E R

The learned counsel for the petitioner submits that

W.P.C.No.1207 of 2005 filed by him is remaining part heard and

in these circumstances, he does not want to prosecute this

Criminal Miscellaneous Case. The learned counsel prays that

this Criminal Miscellaneous Case may, in these circumstances,

be dismissed as withdrawn without prejudice to his right to raise

all relevant contentions before the learned Magistrate, if so

advised to claim discharge. Request is accepted. This Criminal

Miscellaneous Case is dismissed as withdrawn.

(R.BASANT, JUDGE)

jsr

Crl.M.C.No. 2

Crl.M.C.No. 3

R.BASANT, J

C.R.R.P.No.

ORDER

21ST DAY OF JULY 2006