Kerala High Court
Rema Kumari vs T on 15 November, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRL.A.No. 2878 of 2008()
1. REMA KUMARI,
... Petitioner
Vs
1. T, SANTHAKUMARI,
... Respondent
2. STATE OF KERALA, REP. BY
For Petitioner :SRI.T.A.UNNIKRISHNAN
For Respondent :SRI.V.G.ARUN
The Hon'ble MRS. Justice K.HEMA
Dated :15/11/2010
O R D E R
K.HEMA, J.
———————————————–
Crl. Appeal No.2878 of 2008
———————————————–
Dated 15th November, 2010.
J U D G M E N T
Learned counsel for the petitioner submitted that the
matter is settled between the parties and hence, this appeal is
not pressed.
Appeal is dismissed as not pressed.
K.HEMA, JUDGE.
tgs