Kerala High Court
N.A.Moideen vs Ahamed Aslam B.A. on 12 January, 2011
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 5063 of 2010()
1. N.A.MOIDEEN, AGED 50 YEARS, S/O. LATE
... Petitioner
2. MUHAMMED FAIZAL M.M., S/O. ABDUL KHADER,
Vs
1. AHAMED ASLAM B.A., AGED 25 YEARS,
... Respondent
2. THE S.I. OF POLICE,
For Petitioner :SRI.S.JIJI
For Respondent :SMT.LISHA.M.G.
The Hon'ble MR. Justice THOMAS P.JOSEPH
Dated :12/01/2011
O R D E R
THOMAS P.JOSEPH, J.
====================================
Crl. M.C. No. 5063 of 2010
====================================
Dated this the 12th day of January, 2011
O R D E R
Learned counsel for petitioner after arguing the matter for some
time sought permission to withdraw the case without prejudice to his
right to urge all contentions at the time of trial.
2. Permission is granted.
Criminal Miscellaneous Case is dismissed as withdrawn without
prejudice to the right of petitioner to urge all contentions at the time
of trial.
THOMAS P. JOSEPH, JUDGE.
vsv