Kerala High Court
Reghunatha Pillai vs State Of Kerala on 28 November, 2006
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 6987 of 2006()
1. REGHUNATHA PILLAI,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.NAGARAJ NARAYANAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :28/11/2006
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
Bail Application NO.6987 of 2006
- - - - - - - - - - - - - - - -
DATED: 28-11-2006
O R D E R
Learned counsel for the petitioner seeks permission to withdraw this
application. Accordingly, this application is dismissed as withdrawn.
Sd/-V. RAMKUMAR, JUDGE.
ani.
/true copy/
P.A. to Judge.