High Court Kerala High Court

Aboobacker vs State Of Kerala on 17 February, 2010

Kerala High Court
Aboobacker vs State Of Kerala on 17 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 741 of 2010()


1. ABOOBACKER, S/O. CHEKKUTTY,
                      ...  Petitioner
2. MUJEEBRAHMAN.C., S/O. IBRAHIM.K.,
3. MANOJ.P., S/O. CHANTHU, AGED 23 YEARS,

                        Vs



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

                For Petitioner  :SRI.K.M.JAMALUDHEEN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :17/02/2010

 O R D E R
                       K.T.SANKARAN, J.
                 ---------------------------------------------
                       B.A.No.741 of 2010
                 ---------------------------------------------
            Dated this the 17th day of February, 2010


                              ORDER

After having heard the learned counsel for the petitioners

in detail, the learned counsel for the the petitioners sought

permission to withdraw the Bail Application. Permission is

granted. Accordingly, the Bail Application is dismissed as

withdrawn.

K.T.SANKARAN,
JUDGE
csl