High Court Kerala High Court

Sreenath vs State Of Kerala on 7 November, 2007

Kerala High Court
Sreenath vs State Of Kerala on 7 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 6558 of 2007()


1. SREENATH, S/O.CHANDRASEKHARA PILLAI,
                      ...  Petitioner
2. SABEEN, S/O.THAMPY, VALIYAKANDATHIL
3. SANIL, S/O.CHELLAPPAN,
4. RAJEEVAN, S/O.RAJAN, CHANAPPALLY LAKSHAM
5. SUNIL @ KURUP, S/O.SUKUMARAN,
6. SIVARAM, S/O.GOPINATHA PILLAI,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.S.RAJEEV

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :07/11/2007

 O R D E R
                               R.BASANT, J
                       ------------------------------------
                        B.A.No.6558 of 2007
                       -------------------------------------
              Dated this the 7th day of November, 2007

                                   ORDER

The learned counsel for the petitioners prays that the

petitioners may be permitted to withdraw this petition without any

fetter on their right to later move the learned Sessions Judge for

identical relief. Request is accepted. This petition is accordingly

dismissed as withdrawn.

(R.BASANT, JUDGE)
rtr/-