Kerala High Court
Mujeeb Rahiman vs State Of Kerala Represented on 12 November, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 3875 of 2010()
1. MUJEEB RAHIMAN, AGED 39 YEARS,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED
... Respondent
For Petitioner :SRI.NIREESH MATHEW
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :12/11/2010
O R D E R
M.SASIDHARAN NAMBIAR,J.
===========================
CRL.M.C.No.3875,3879 & 3881
OF 2010
===========================
Dated this the 12th day of November,2010
ORDER
Petitioner filed memo to withdraw the
cases without prejudice to his right to file a
petition for discharge under section 227 of
Code of Criminal Procedure. Petitions are
dismissed as withdrawn with liberty to seek an
order of discharge under section 227 of Code of
Criminal Procedure.
M.SASIDHARAN NAMBIAR
JUDGE
tpl/-
M.SASIDHARAN NAMBIAR, J.
———————
W.P.(C).NO. /06
———————
JUDGMENT
SEPTEMBER,2006