High Court Kerala High Court

Saritha K. vs State Of Kerala on 6 January, 2010

Kerala High Court
Saritha K. vs State Of Kerala on 6 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(Crl.).No. 469 of 2010(S)


1. SARITHA K., AGED 26 YEARS,
                      ...  Petitioner

                        Vs



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

2. THE DISTRICT COLLECTOR AND DISTRICT

3. DISTRICT SUPERINTENDENT OF POLICE,

4. THE SUPERINTENDENT OF CENTRAL PRISON,

                For Petitioner  :SRI.KODOTH SREEDHARAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :06/01/2010

 O R D E R
              K.M.JOSEPH & P.BHAVADASAN, JJ.
        ------------------------------------------------------
                 W.P.(Crl.) No.469 of 2010-S
            ----------------------------------------------
           Dated, this the 6th day of January, 2011

                         J U D G M E N T

K.M.Joseph, J.

Learned counsel for the petitioner submits that the

writ petition is not pressed. In view of the above submission,

the Writ Petition (Criminal) is dismissed as not pressed.

(K.M.JOSEPH)
JUDGE.

(P.BHAVADASAN)
JUDGE.

MS