High Court Kerala High Court

Devasia P.M. @ Biju vs Kerala State Represented By The … on 14 January, 2009

Kerala High Court
Devasia P.M. @ Biju vs Kerala State Represented By The … on 14 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7953 of 2008()


1. DEVASIA P.M. @ BIJU,S/O.LATE MATHAI,
                      ...  Petitioner

                        Vs



1. KERALA STATE REPRESENTED BY THE SUB
                       ...       Respondent

                For Petitioner  :SRI.A.P.SUBHASH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :14/01/2009

 O R D E R
                                    K.HEMA, J.
                         -------------------------------------------
                               B.A.No.7953 of 2008
                         ------------------------------------------
                  Dated, this the 14th day of January, 2009

                                    ORDER

Petition for anticipatory bail.

2. Learned counsel for the petitioner submitted that the

petitioner has surrendered before the Magistrate Court concerned and he is

already granted bail. It is pointed out that a memo was filed to that effect

before this Court before the petitioner surrendered and hence this petition

may be disposed of as not pressed.

Petition is dismissed as not pressed.

K.HEMA, JUDGE
vns