IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 1916 of 2010()
1. RAHEEM V.P.AGED 28 YEARS,S/O.MUHAMMED,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY PUBLIC
... Respondent
2. STATION HOUSE OFFICER, CHOMBALA POLICE
For Petitioner :SRI.C.A.MAJEED
For Respondent : No Appearance
The Hon'ble MR. Justice V.K.MOHANAN
Dated :14/07/2010
O R D E R
V.K. MOHANAN, J.
---------------------------------------
Crl.R.P. No.1916 of 2010
---------------------------------------
Dated this the 14th day of July, 2010
O R D E R
—————-
This revision petition is preferred challenging the
order dated 04.05.2010 of the Judicial First Class
Magistrate, Vadakara in Crime No.146/2010 of Chombala
Police Station registered for the offence under Sections
323, 342 and 363 of Indian Penal Code, by the request of
the petitioner under Section 451 of Cr.PC for release of
the vehicle involved in the crime, is declined.
2. As instructed by this Court, the Sub Inspector of
Police, Chombala Police Station filed a statement dated
07.07.2010, stating that, the revision petitioner himself
involved in the present crime as well as two other crimes,
which are similar in nature. After filing of such statement
2
Crl.R.P. No.1916 of 2010
learned counsel for the revision petitioner sought
permission to withdraw this revision petition. Under the
above circumstance, this revision petition is dismissed as
not pressed.
V.K. MOHANAN,
JUDGE
rkc