Kerala High Court
M/S.Nimesh & Company vs The State Of Kerala on 11 June, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
ST.Rev..No. 69 of 2006()
1. M/S.NIMESH & COMPANY, MARAKADA ROAD,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
For Petitioner :DR.K.B.MUHAMED KUTTY (SR.)
For Respondent :GOVERNMENT PLEADER
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER
Dated :11/06/2008
O R D E R
H.L.DATTU, C.J. & A.K.BASHEER, J.
------------------------------------------------------------------
S.T.Rev.No.69 of 2006
-------------------------------------------------------
Dated, this the 11th day of June, 2008
O R D E R
H.L.Dattu, C.J.
The memo filed by the learned counsel for the revision
petitioner is placed on record.
2. In view of the memo, the revision petition is disposed of as
withdrawn.
Ordered accordingly.
(H.L.DATTU)
CHIEF JUSTICE
(A.K.BASHEER)
JUDGE
MS