Kerala High Court
T.P.Varghese vs The State Of Kerala Represented By … on 13 October, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 3034 of 2010()
1. T.P.VARGHESE, AGED 74, S/O.POULOSE,
... Petitioner
Vs
1. THE STATE OF KERALA REPRESENTED BY THE
... Respondent
2. KURIAKOSE, AGED 67, S/O.POULOSE,
3. BABU, AGED 38, S/O.KURIAKOSE,
4. JOSE, AGED 36 S/O.KURIAKOSE,
5. SHIBU, AGED 34,S/O.KURIAKOSE,
For Petitioner :SRI.SANTHOSH PETER (MAMALAYIL)
For Respondent :SRI.NIREESH MATHEW
The Hon'ble MR. Justice V.RAMKUMAR
Dated :13/10/2010
O R D E R
V. RAMKUMAR, J.
* * * * * * * * * * * * * * * *
Crl.R.P. No.3034 of 2010
* * * * * * * * * * * * * * * *
Dated this the 13th day of December, 2010
ORDER
This Crl.R.P is permitted to be converted into a Special Leave
Petition under Section 378 (4) Cr.P.C. Registry shall send the Leave
Petition for hearing on admission before the appropriate court.
This Crl.R.P. is accordingly closed.
V. RAMKUMAR, (JUDGE)
sj