IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2271 of 2009()
1. RAFI @ KUNJUMON,
... Petitioner
2. UBAID @ KOLLI,
3. AMLAD, AGED 26, S/O. VAHAB, VAYALIL
Vs
1. STATE OF KERALA, REP. BY PUBLIC
... Respondent
2. SUB INSPECTOR OF POLICE, VARKALA POLICE
For Petitioner :SRI.M.L.SAJEEVAN
For Respondent : No Appearance
The Hon'ble MR. Justice P.BHAVADASAN
Dated :28/04/2009
O R D E R
P. BHAVADASAN, J.
– – – – – – – – – – – – – – – – – – – – – – – – – – –
B.A. No. 2271 of 2009
– – – – – – – – – – – – – – – – – – – – – – – – – – – – –
Dated this the 28th day of April, 2009.
ORDER
Learned counsel for the petitioners seeks permission
to withdraw the petition. Submission recorded and the bail
application is dismissed as withdrawn.
P. BHAVADASAN,
JUDGE
ttb.