High Court Kerala High Court

Sunil Kumar vs State Of Kerala on 9 September, 2010

Kerala High Court
Sunil Kumar vs State Of Kerala on 9 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3644 of 2010()


1. SUNIL KUMAR,S/O.PULLAN,AGED 34 YEARS,
                      ...  Petitioner
2. PUSHKARAN,THOTTARUKIL,THEKKEMURI,

                        Vs



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

                For Petitioner  :SRI.G.BHAGAVAT SINGH

                For Respondent  : No Appearance

The Hon'ble MRS. Justice K.HEMA

 Dated :09/09/2010

 O R D E R

K.HEMA, J.

———————————————–

Crl. M.C. No. 3644 of 2010

———————————————–

Dated 9th September, 2010.

O R D E R

Heard both sides.

2. Registry shall verify and return the title deeds to
the petitioners.

Crl.M.C. is allowed.

K. HEMA, JUDGE.

krs.

2