Kerala High Court
Satheesh Kumar vs State Of Kerala on 4 March, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 873 of 2009()
1. SATHEESH KUMAR,AGED 42 YEARS,
... Petitioner
Vs
1. STATE OF KERALA,REP.BY
... Respondent
2. JAGADEESHAN.P.,AGED 34 YEARS,
For Petitioner :SRI.A.T.ANILKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :04/03/2009
O R D E R
M.N. KRISHNAN, J
-----------------------
CRL.M.C.No. 873 OF 2009
---------------------------------
Dated this the 4th day of March, 2009
O R D E R
After hearing for some time, the learned counsel requests
permission to withdraw the petition. Permission is granted and
Crl.M.C is disposed of as withdrawn, making it clear that without
prejudice to the contentions of the petitioner to raise this
contention in the court where the matter is pending.
M.N. KRISHNAN, JUDGE
vkm