Kerala High Court
M.S.Vinod vs State Of Kerala on 6 April, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 1231 of 2009()
1. M.S.VINOD, S/O.SREEDHARAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. SMT.KALA RAJAN, W/O.RAJAN,
For Petitioner :SRI.T.RAMPRASAD UNNI
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :06/04/2009
O R D E R
V. RAMKUMAR, J.
= = = = = = = = = = = = =
Crl.R.P.No.1231 of 2009
= = = = = = = = = = = = = =
Dated this the 6th day of April, 2009
ORDER
Petitioner’s request to withdraw this revision with liberty to
file a fresh petition granted. This revision is accordingly
dismissed as withdrawn.
Dated this the 6th day of April, 2009.
V. RAMKUMAR, JUDGE
sj