Kerala High Court
Devasia P.M. @ Biju vs Kerala State Represented By The … on 14 January, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7953 of 2008()
1. DEVASIA P.M. @ BIJU,S/O.LATE MATHAI,
... Petitioner
Vs
1. KERALA STATE REPRESENTED BY THE SUB
... Respondent
For Petitioner :SRI.A.P.SUBHASH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :14/01/2009
O R D E R
K.HEMA, J.
-------------------------------------------
B.A.No.7953 of 2008
------------------------------------------
Dated, this the 14th day of January, 2009
ORDER
Petition for anticipatory bail.
2. Learned counsel for the petitioner submitted that the
petitioner has surrendered before the Magistrate Court concerned and he is
already granted bail. It is pointed out that a memo was filed to that effect
before this Court before the petitioner surrendered and hence this petition
may be disposed of as not pressed.
Petition is dismissed as not pressed.
K.HEMA, JUDGE
vns