Kerala High Court
M. Manoharan vs State Of Kerala on 23 January, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 1923 of 2002()
1. M. MANOHARAN, AGED 56 YEARS,
... Petitioner
2. V. PAVITHRAN, S/O. VELU,
Vs
1. STATE OF KERALA, REP. BY THE
... Respondent
2. THE SUB INSPECTOR OF POLICE,
3. R. BABU, PUTHEN VEEDU,
For Petitioner :SMT.DAISY THAMPI
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :23/01/2007
O R D E R
R. BASANT, J.
-------------------------------------------------
CRL.M.C.NO. 1923 OF 2002
-------------------------------------------------
Dated this the 23rd day of January, 2007
ORDER
The learned counsel for the petitioners submits that the
matter has now become infructuous and this Crl.M.C. may be
dismissed. Request accepted. This Crl.M.C. is dismissed as
withdrawn.
Sd/-
(R. BASANT, JUDGE)
Nan/
//true copy//
P.S. to Judge