High Court Kerala High Court

Sasidharan Pillai vs State Of Kerala on 1 October, 2010

Kerala High Court
Sasidharan Pillai vs State Of Kerala on 1 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2837 of 2010()


1. SASIDHARAN PILLAI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. REVENUE DIVISIONAL OFFICER,

                For Petitioner  :SRI.P.I.GEORGEKUTTY

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :01/10/2010

 O R D E R
              M.Sasidharan Nambiar, J.
             --------------------------
               Crl.M.C.No.2837 of 2010
             --------------------------

                        ORDER

Learned counsel appearing for the petitioner

seeks permission to withdraw the petition as

Annexure-2 order is not passed either under Section

145 or 133 or 138 of Code of Criminal Procedure.

Petition is dismissed as withdrawn with liberty to

challenge the order before appropriate forum.

1st October, 2010 (M.Sasidharan Nambiar, Judge)
tkv