High Court Kerala High Court

Nishad vs State Of Kerala on 12 March, 2008

Kerala High Court
Nishad vs State Of Kerala on 12 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 927 of 2008()


1. NISHAD, S/O.SALIM, ARAFATH MANZIL,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE CIRCLE INSPECTOR OF POLICE,

                For Petitioner  :DR.K.P.SATHEESAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :12/03/2008

 O R D E R
                               R.BASANT, J
                       ------------------------------------
                  B.A.Nos.927 and 1505 of 2008
                       -------------------------------------
              Dated this the 12th day of March, 2008

                                   ORDER

The learned counsel for the petitioners pray and accordingly

this petition is dismissed as withdrawn. The learned counsel

submit that the charge sheet having already been filed the

petitioner wants to argue elaborately before the learned Sessions

Judge for regular bail. Request is accepted.

2. These bail applications are accordingly dismissed as

withdrawn.

(R.BASANT, JUDGE)
rtr/-