High Court Kerala High Court

Ajith.M. vs The State Of Kerala on 1 December, 2009

Kerala High Court
Ajith.M. vs The State Of Kerala on 1 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7016 of 2009()


1. AJITH.M., S/O.KUMARAN, CHALIL HOUSE,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.SUNIL NAIR PALAKKAT

                For Respondent  : No Appearance

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

 Dated :01/12/2009

 O R D E R
                         K.T.SANKARAN, J.
            ------------------------------------------------------
                     B.A. NO. 7016 OF 2009
            ------------------------------------------------------
           Dated this the 1st day of December, 2009


                               O R D E R

Learned counsel for the petitioner sought permission to withdraw

the Bail Application. Permission is granted and the Bail Application is

dismissed as withdrawn.

(K.T.SANKARAN)
Judge

ahz/