High Court Kerala High Court

Rajeevan vs State Of Kerala on 5 September, 2008

Kerala High Court
Rajeevan vs State Of Kerala on 5 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3159 of 2008()


1. RAJEEVAN, S/O.LATE.BALASUBRAMANYAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.JOHN JOSEPH(ROY)

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :05/09/2008

 O R D E R
                            R.BASANT, J
                    ------------------------------------
                   Crl.M.C No.3159 of 2008
                    -------------------------------------
           Dated this the 5th day of September, 2008

                                ORDER

The learned counsel for the petitioner submits that the

petitioner has already appeared before the learned

Magistrate and pleaded guilty. The plea has been accepted

and proceedings against him has been closed and that in

these circumstances the petitioner does not want to further

prosecute this petition. He prays that this petition may now

be dismissed as unnecessary. Request is accepted.

2. This Writ Petition is, in these circumstances,

dismissed as unnecessary.

(R.BASANT, JUDGE)
rtr/-