High Court Kerala High Court

Remabhai vs State Of Kerala on 4 March, 2008

Kerala High Court
Remabhai vs State Of Kerala on 4 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1331 of 2008()


1. REMABHAI, AGED 41 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.M.T.SURESHKUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :04/03/2008

 O R D E R
                        R. BASANT, J.

         ````````````````````````````````````````````````````
                 B.A. No. 1331 OF 2008 B
         ````````````````````````````````````````````````````
          Dated this the 4th day of March, 2008

                           O R D E R

Application for anticipatory bail. Petitioner has

subsequently been arrested and an application for regular

bail is pending as B.A.No.1444/08, it is submitted. This

petition is, in these circumstances, dismissed as

unnecessary.

(R.BASANT, JUDGE)
aks