Kerala High Court
P.C.Thahir vs P.Aboobacker on 1 December, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 4013 of 2008()
1. P.C.THAHIR, S/O.P.C.MUHAMMED,
... Petitioner
Vs
1. P.ABOOBACKER, S/O.KAMAL HAJI,
... Respondent
2. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.M.RAMESH CHANDER
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :01/12/2008
O R D E R
R.BASANT, J
------------------------------------
Crl.M.C. No.4013 of 2008
-------------------------------------
Dated this the 1st day of December, 2008
ORDER
The learned counsel for the petitioner submits and the
report of the learned Magistrate shows that further to the order
dated 24.10.08 passed by this Court, the learned Magistrate has
already considered the question and has dropped the
proceedings against the petitioner. No further relief is required
in this Crl.M.C, it is submitted and I am satisfied.
2. This Crl.M.C is accordingly dismissed as agreed.
(R.BASANT, JUDGE)
rtr/-