IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1712 of 2008()
1. SANTHOSH KUMAR S., LATHIKA VILASOM
... Petitioner
Vs
1. JAYANTHI S., JYOTHI NIVAS
... Respondent
2. STATE OF KERALA REPRESENTED BY
For Petitioner :SRI.S.MOHAMMED AL RAFI
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :11/08/2008
O R D E R
R.BASANT, J.
----------------------
Crl.M.C.No.1712 of 2008
----------------------------------------
Dated this the 11th day of August 2008
O R D E R
This order must be read in continuation of the order dated
22/7/2008. The learned Public Prosecutor submits and the first
respondent who has entered appearance through his counsel
asserts that there has been no settlement of the dispute between
the parties.
2. The learned counsel for the petitioner in these
circumstances submits that he does not want to further
prosecute this petition and the same may be dismissed as
withdrawn.
3. Request accepted and this Criminal Miscellaneous
Case is accordingly dismissed as withdrawn.
(R.BASANT, JUDGE)
jsr
Crl.M.C.No. 2
Crl.M.C.No. 3
R.BASANT, J.
CRL.M.C.No. of 2008
ORDER
09/07/2008