Kerala High Court
Binu vs State Of Kerala on 14 February, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 729 of 2007()
1. BINU, AGED 24, S/O.BABU,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE SUB INSEPCTOR OF POLICE,
For Petitioner :SRI.K.P.SHAHUL HAMEED
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :14/02/2007
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - -- - - - - - - - - -
B.A.No.729 of 2007
- - - - - - - - - - - - - - - -- - - - - - - -
DATED: FEBRUARY 14, 2007
O R D E R
When this application for bail came up for hearing today, learned counsel
for the petitioner sought permission to withdraw this application. Permission
granted and this application is dismissed as withdrawn. Communicate a copy of
this order to the trial court.
V. RAMKUMAR, JUDGE.
mt/-