High Court Kerala High Court

U.Chandran Nair vs State Of Kerala Represented By Ci … on 10 July, 2007

Kerala High Court
U.Chandran Nair vs State Of Kerala Represented By Ci … on 10 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 4031 of 2007()


1. U.CHANDRAN NAIR, AGED 61,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY CI OF
                       ...       Respondent

                For Petitioner  :SRI.M.ASOKAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :10/07/2007

 O R D E R
                              R.BASANT, J.

                           ----------------------

                           B.A.No.4031 of 2007

                       ----------------------------------------

                  Dated this the 10th  day of July 2007




                                  O R D E R

Application for anticipatory bail. After elaborate

discussions at the Bar and after the learned Public Prosecutor

produced the case diaries in both connected crimes, the learned

counsel for the petitioner only submits that this application for

anticipatory bail may be dismissed as withdrawn without

prejudice to the right of the petitioner to appear before the

investigating officer or the learned Magistrate and seek regular

bail in the normal and ordinary course.

2. Request is accepted. This bail application is dismissed

as withdrawn. Needless to say, the petitioner’s right to

surrender before the investigating officer or the learned

Magistrate and seek regular bail shall remain unfettered by the

dismissal of this bail application.

(R.BASANT, JUDGE)

jsr

B.A.No. 2

B.A.No. 3

R.BASANT, J.

CRL.M.CNo.

ORDER

21ST DAY OF MAY2007