High Court Kerala High Court

Binu vs State Of Kerala on 14 February, 2007

Kerala High Court
Binu vs State Of Kerala on 14 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 729 of 2007()


1. BINU, AGED 24, S/O.BABU,
                      ...  Petitioner

                        Vs



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

2. THE SUB INSEPCTOR OF POLICE,

                For Petitioner  :SRI.K.P.SHAHUL HAMEED

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :14/02/2007

 O R D E R
                                       V. RAMKUMAR, J.


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


                                      B.A.No.729 of 2007


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


                              DATED: FEBRUARY 14, 2007


                                             O R D E R

When this application for bail came up for hearing today, learned counsel

for the petitioner sought permission to withdraw this application. Permission

granted and this application is dismissed as withdrawn. Communicate a copy of

this order to the trial court.

V. RAMKUMAR, JUDGE.

mt/-