Kerala High Court
Omana Sukumaran vs Ragini on 29 May, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRL.A.No. 745 of 2006()
1. OMANA SUKUMARAN, W/O. SUKUMARAN,
... Petitioner
Vs
1. RAGINI, W/O. RAMANAN,
... Respondent
2. THE DIRECTOR GENERAL OF PROSECUTIONS,
For Petitioner :SRI.K.B.DAYAL
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :29/05/2008
O R D E R
R. BASANT, J.
-----------------------------------------------
Crl.Appeal No. 745 OF 2006
-----------------------------------------------
Dated this the 29th day of May, 2008
JUDGMENT
This appeal is preferred against the judgment of acquittal in
a prosecution under Section 138 of the Negotiable Instruments
Act. When this appeal is came up for hearing, the learned counsel
for the petitioner has filed a memo seeking withdrawal of the
appeal. Request accepted. The appeal is dismissed as
withdrawn.
R. BASANT, JUDGE
ttb
B.A. No. OF 2008
2
B.A. No. OF 2008
3