Kerala High Court
Noushad vs C.I. Of Police Kalamassery on 12 November, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6610 of 2009()
1. NOUSHAD,S/O. THANGAL KUNJU,
... Petitioner
Vs
1. C.I. OF POLICE KALAMASSERY
... Respondent
For Petitioner :SRI.T.R.ASWAS
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.6610 of 2009
---------------------------------------------
Dated this the 12th day of November, 2009
ORDER
The learned counsel for the petitioner seeks permission to
withdraw the Bail Application without prejudice to his right to
move for bail in any other court or this Court on a subsequent
occasion. Permission is granted. Accordingly, the Bail
Application is dismissed as withdrawn with the aforesaid liberty.
K.T.SANKARAN,
JUDGE
csl