IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5024 of 2009()
1. CYRIL ANTONY, AGED 22 YEARS,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
2. STATE OF KERALA, REPRESENTED BY S.I.
For Petitioner :SRI.T.P.SANTHOSH KUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :30/09/2009
O R D E R
K.T. SANKARAN, J.
---------------------------
B.A. No. 5024 of 2009
------------------------------------
Dated this the 30th day of September, 2009
O R D E R
On 9/9/2009 and 29/9/2009, there was no
representation for the petitioner. The case has been posted to
today for orders. Today also there is no representation for the
petitioner.
2. The learned Public Prosecutor submitted that the
petitioner surrendered before the court on 7/9/2009 and
therefore, this Bail Application has become infructuous.
3. When a Bail Application has become infructuous, it
is the duty of the counsel to submit before court that the Bail
Application has become infructuous. Keeping away from court
and causing inconvenience to the court is not a healthy trend.
The Bail Application is dismissed.
K.T. SANKARAN, JUDGE
scm