Kerala High Court
P.A.Joseph vs State Of Kerala Rep. By Sub … on 8 June, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1538 of 2009()
1. P.A.JOSEPH, S/O ANTONY, AGED 72 YEARS,
... Petitioner
Vs
1. STATE OF KERALA REP. BY SUB INSPECTOR
... Respondent
For Petitioner :SRI.VIVEK VARGHESE P.J.
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :08/06/2009
O R D E R
K.T.SANKARAN, J.
------------------------------------------------------
CRL.M.C. NO. 1538 OF 2009 D
------------------------------------------------------
Dated this the 8th June, 2009
O R D E R
Learned counsel for the petitioner seeks permission to withdraw
the Criminal Miscellaneous Case. Permission is granted. The Criminal
Miscellaneous Case is, therefore, dismissed as withdrawn with liberty to
move a Criminal Miscellaneous Case, if found necessary.
(K.T.SANKARAN)
Judge
ahz/