High Court Kerala High Court

Dr.Cherian K.Abraham vs State Of Kerala on 21 January, 2008

Kerala High Court
Dr.Cherian K.Abraham vs State Of Kerala on 21 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 317 of 2008()


1. DR.CHERIAN K.ABRAHAM,
                      ...  Petitioner

                        Vs



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

2. SUB INSPECTOR OF POLICE,

                For Petitioner  :SMT.JEENA JOSEPH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :21/01/2008

 O R D E R
                          R.BASANT, J.
                       ----------------------
                      B.A.No.317 of 2008
                 ----------------------------------------
         Dated this the 21st day of January 2008

                            O R D E R

The learned counsel for the petitioner prays and

accordingly this bail application is dismissed as not pressed

– all further proceedings in crime No.135/2008 of

Kadavanthara police station having been stayed by the

order of the Division Bench dated 16/1/2008 in W.P.C

No.1347 of 2008.

2. Request accepted. This bail application is

dismissed as not pressed.

(R.BASANT, JUDGE)
jsr

B.A.No./08 2

B.A.No./08 3

R.BASANT, J.

CRL.M.CNo.

ORDER

21ST DAY OF MAY2007