High Court Kerala High Court

Santhosh vs State Of Kerala on 18 April, 2008

Kerala High Court
Santhosh vs State Of Kerala on 18 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2221 of 2008()


1. SANTHOSH, S/O.VIJAYAN, SANDHYA BHAVAN
                      ...  Petitioner
2. SURESH KUMAR, S/O.RAMACHANDRAN

                        Vs



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

                For Petitioner  :SRI.T.A.UNNIKRISHNAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :18/04/2008

 O R D E R

V.K.MOHANAN, J.

——————————–
Bail Application Nos.2221, 2225 & 2229 of 2008

—————————————————-
Dated this the 18th day of April, 2008

O R D E R

The learned counsel for the petitioner seeks permission to

withdraw these petitions. Accordingly, these petitions are

dismissed as withdrawn.

(V.K.MOHANAN, JUDGE)
jsr