High Court Kerala High Court

Noushad vs C.I. Of Police Kalamassery on 12 November, 2009

Kerala High Court
Noushad vs C.I. Of Police Kalamassery on 12 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6610 of 2009()


1. NOUSHAD,S/O. THANGAL KUNJU,
                      ...  Petitioner

                        Vs



1. C.I. OF POLICE KALAMASSERY
                       ...       Respondent

                For Petitioner  :SRI.T.R.ASWAS

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :12/11/2009

 O R D E R
                        K.T.SANKARAN, J.
                  ---------------------------------------------
                         B.A.No.6610 of 2009
                  ---------------------------------------------
           Dated this the 12th day of November, 2009



                               ORDER

The learned counsel for the petitioner seeks permission to

withdraw the Bail Application without prejudice to his right to

move for bail in any other court or this Court on a subsequent

occasion. Permission is granted. Accordingly, the Bail

Application is dismissed as withdrawn with the aforesaid liberty.

K.T.SANKARAN,
JUDGE
csl