High Court Kerala High Court

Rajesh Raj vs State Of Kerala on 8 December, 2009

Kerala High Court
Rajesh Raj vs State Of Kerala on 8 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6789 of 2009()


1. RAJESH RAJ,AGED 19 YEARS,S/O.RAJAPPAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,REP.BY P.PROSECUTOR,
                       ...       Respondent

                For Petitioner  :SRI.K.MADHUSOODHANAN NAIR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :08/12/2009

 O R D E R
                          K.T.SANKARAN, J.
             ------------------------------------------------------
                       B.A. NO. 6789 OF 2009
             ------------------------------------------------------
            Dated this the 8th day of December, 2009


                                O R D E R

Learned counsel for the petitioner submitted that some more facts

are to be incorporated in the Bail Application. He seeks permission to

withdraw the Bail Application. Permission is granted and the Bail

Application is dismissed as withdrawn with liberty to file a fresh Bail

Application.

(K.T.SANKARAN)
Judge

ahz/