Kerala High Court
Dr.Cherian K.Abraham vs State Of Kerala on 21 January, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 317 of 2008()
1. DR.CHERIAN K.ABRAHAM,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY PUBLIC
... Respondent
2. SUB INSPECTOR OF POLICE,
For Petitioner :SMT.JEENA JOSEPH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :21/01/2008
O R D E R
R.BASANT, J.
----------------------
B.A.No.317 of 2008
----------------------------------------
Dated this the 21st day of January 2008
O R D E R
The learned counsel for the petitioner prays and
accordingly this bail application is dismissed as not pressed
– all further proceedings in crime No.135/2008 of
Kadavanthara police station having been stayed by the
order of the Division Bench dated 16/1/2008 in W.P.C
No.1347 of 2008.
2. Request accepted. This bail application is
dismissed as not pressed.
(R.BASANT, JUDGE)
jsr
B.A.No./08 2
B.A.No./08 3
R.BASANT, J.
CRL.M.CNo.
ORDER
21ST DAY OF MAY2007