High Court Kerala High Court

K.P.Jyothish vs K.T.Joseph on 11 August, 2010

Kerala High Court
K.P.Jyothish vs K.T.Joseph on 11 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2010 of 2010()


1. K.P.JYOTHISH, S/O. BHASKARAN,
                      ...  Petitioner

                        Vs



1. K.T.JOSEPH, S/O. LATE K.V.THOMAS,
                       ...       Respondent

2. STATE OF KERALA, REP. BY PUBLIC

                For Petitioner  :SRI.S.RAJEEV

                For Respondent  :SRI.M.AJAY

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :11/08/2010

 O R D E R
                S.S.SATHEESACHANDRAN, J.
        -------------------------------------------------
                   Crl.M.C.No.2010 of 2010
        -------------------------------------------------
          Dated this the 11th day of August, 2010

                          O R D E R

Learned counsel for the petitioner submits that the

parties have settled the matter and therefore, the petition is not

pressed. Counsel for the 1st respondent submits that he has no

instruction regarding the settlement, if any, effected between

the parties.

Since the petitioner is not pressing the petition,

without going into the question whether there has been any

settlement or not, this petition is dismissed, as no further

enquiry is called for.

Sd/-

(S.S.SATHEESACHANDRAN)
JUDGE

sk/-

//true copy//