Kerala High Court
Tomcy Antony vs Manoj Mathew on 21 June, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRL A No. 283 of 2004()
1. TOMCY ANTONY, S/O. VARKEY,
... Petitioner
Vs
1. MANOJ MATHEW, S/O. M.J. MATHEW,
... Respondent
2. STATE OF KERALA REPRESENTED BY
For Petitioner :SRI.GEORGE CHERIAN (THIRUVALLA)
For Respondent :SRI.S.RAJEEV
The Hon'ble MR. Justice K.THANKAPPAN
Dated :21/06/2007
O R D E R
K. THANKAPPAN, J.
------------------------------------------
CRL.A.NO.283 OF 2004-B
------------------------------------------
Dated this the 21st day of June, 2007.
JUDGMENT
This is an application for withdrawal of the appeal. It is stated
that a suit was already pending regarding some amount recovered
by a cheque and the matter was settled out of court. In the above
circumstances, the appellant may be permitted to withdraw the
appeal.
As per Section 257 of the Code of Criminal Procedure, a
complaint can be withdrawn with an application or on an oral request.
If so, the 1st respondent/accused shall stand acquitted. In the above
circumstances, the appeal stands dismissed confirming the judgment
of the trial court.
K. THANKAPPAN, JUDGE.
cl
CRL.A.NO. 2