Kerala High Court
Mohandas vs State Of Kerala Rep. By The Public on 23 September, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 2964 of 2009()
1. MOHANDAS S/O. CHAMIYAPPAN,
... Petitioner
2. RAMADAS S/O. ARU, AGED 44 YEARS,
Vs
1. STATE OF KERALA REP. BY THE PUBLIC
... Respondent
For Petitioner :SRI.RAJESH SIVARAMANKUTTY
For Respondent : No Appearance
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :23/09/2009
O R D E R
P.S.GOPINATHAN, J.
----------------------------------------
Crl.R.P.No.2964 of 2009
----------------------------------------
Dated this the 23rd day of September, 2009
ORDER
The learned counsel for the revision petitioners,
Sri.Rajesh Sivaramankutty, submitted that the revision petition
is not pressed.
2. In the above circumstance, this revision petition is
dismissed as not pressed. The revision petitioners are granted
three months time for payment of the penalty amount covered by
the impugned judgment.
P.S.GOPINATHAN, JUDGE
skj.