High Court Kerala High Court

M/S.Chithrasala Creative vs M/S.Bharathiya Manavika Vijnan on 15 June, 2009

Kerala High Court
M/S.Chithrasala Creative vs M/S.Bharathiya Manavika Vijnan on 15 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 1337 of 2008()


1. M/S.CHITHRASALA CREATIVE, KRISHNAMALIKA,
                      ...  Petitioner

                        Vs



1. M/S.BHARATHIYA MANAVIKA VIJNAN
                       ...       Respondent

2. ARAVINDAKSHAN.N, GENERAL MANAGER,

3. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.J.HARIKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :15/06/2009

 O R D E R

M.N. KRISHNAN, J.

= = = = = = = = = = = = = = =
Crl. Appeal NO. 1337 OF 2008
= = = = = = = = = = = = = = =
Dated this the 15th day of June, 2009.

J U D G M E N T

It is submitted that the matter is settled out of Court

and hence the appeal is not pressed. Therefore the Crl.Appeal

is dismissed as not pressed.

M.N. KRISHNAN, JUDGE.

ul/-