Kerala High Court
Shihabudheen vs State Of Kerala on 19 July, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 4379 of 2007()
1. SHIHABUDHEEN, S/O SAIDALAVI,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.K.P.SUDHEER
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :19/07/2007
O R D E R
R.BASANT, J.
----------------------
B.A.Nos.4379,4385 & 4387 of 2007
----------------------------------------
Dated this the 19th day of July 2007
O R D E R
When these petitions came up for hearing, after discussions
at the Bar, the learned counsel for the petitioner only prays that
the petitioner may be permitted to withdraw these petitions
without any fetter on his right to move the learned Magistrate
for bail. Request accepted. These petitions are dismissed as
withdrawn.
(R.BASANT, JUDGE)
jsr
// True Copy// PA to Judge
B.A.No. 2
B.A.No. 3
R.BASANT, J.
CRL.M.CNo.
ORDER
21ST DAY OF MAY2007