High Court Kerala High Court

Muhammed Shafi N.P vs State Of Kerala on 23 December, 2009

Kerala High Court
Muhammed Shafi N.P vs State Of Kerala on 23 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6532 of 2009()


1. MUHAMMED SHAFI N.P,NALIDAVAZHI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,REP.BY PUBLIC PROSECUTOR
                       ...       Respondent

                For Petitioner  :SRI.P.S.ABDUL KAREEM

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :23/12/2009

 O R D E R
                           K.T.SANKARAN, J.
              ------------------------------------------------------
                        B.A. NO. 6532 OF 2009
              ------------------------------------------------------
            Dated this the 23rd day of December, 2009


                                 O R D E R

This Bail Application was being posted on several dates as

requested by the petitioner. Today it is posted as the petitioner

specifically requested for a posting of the case. Today, when the case

was called, there was no representation. The case was directed to be

taken up after some time. Again when the case was taken up, there was

no representation. The Bail Application is accordingly dismissed.

(K.T.SANKARAN)
Judge

ahz/