High Court Kerala High Court

M.K.Haridasan vs Unnikrishnan on 2 December, 2009

Kerala High Court
M.K.Haridasan vs Unnikrishnan on 2 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1395 of 2001()



1. M.K.HARIDASAN
                      ...  Petitioner

                        Vs

1. UNNIKRISHNAN
                       ...       Respondent

                For Petitioner  :SRI.JACOB ABRAHAM

                For Respondent  :SRI.PHILIP ANTONY CHACKO

The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :02/12/2009

 O R D E R
                           P.Q. BARKATH ALI, J.

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

                          CRL. R.P.1395 of 2001

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

                        Dated:DECEMBER 2, 2009


                                  ORDER

Counsel for the revision petitioner submits that the 1st

respondent/complainant is no more. Hence the revision petition is

dismissed for non-prosecution. It is seen that only a fine of Rs.5000/-

was imposed on the revision petitioner. He shall pay the fine within

one month, if not already paid.

P.Q. BARKATH ALI, JUDGE

mt/-