High Court Kerala High Court

K.Ussain vs Sub Inspector Of Police on 1 June, 2009

Kerala High Court
K.Ussain vs Sub Inspector Of Police on 1 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2804 of 2009()


1. K.USSAIN, S/O. KHADER,
                      ...  Petitioner

                        Vs



1. SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY PUBLIC

                For Petitioner  :SRI.P.V.KUNHIKRISHNAN

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :01/06/2009

 O R D E R

K.T.SANKARAN, J.

—————————————–

B.A.No. 2804 of 2009

—————————————–

Dated this the 1st June, 2009

O R D E R

Learned counsel for petitioner seeks permission to

withdraw the bail application with liberty to file a Crl.M.C or to

resort to other remedies. Permission is granted and the bail

application is dismissed as withdrawn with the aforesaid liberty.

K.T.SANKARAN, JUDGE
vgs.