IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6573 of 2009()
1. K.RAMACHANDRANUNNI,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.SUMAN CHAKRAVARTHY
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :12/11/2009
O R D E R
K.T. SANKARAN, J.
---------------------------
B.A. No. 6573 of 2009
------------------------------------
Dated this the 12th day of November, 2009
O R D E R
In the Bail Application filed by the petitioner under Section
438 of the Code of Criminal Procedure, the Crime number is not
mentioned. It is submitted by the learned Public Prosecutor that
though a petition was received from one Raveendran and others
alleging that the petitioner defrauded them by receiving money
offering job, no crime has been registered so far.
The learned counsel for the petitioner sought permission to
withdraw the Bail Application with liberty to approach this court
again as and when occasion arises.
The Bail Application is accordingly dismissed as withdrawn.
K.T. SANKARAN, JUDGE
ln