Kerala High Court
Rajesh Raj vs State Of Kerala on 8 December, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6789 of 2009()
1. RAJESH RAJ,AGED 19 YEARS,S/O.RAJAPPAN,
... Petitioner
Vs
1. STATE OF KERALA,REP.BY P.PROSECUTOR,
... Respondent
For Petitioner :SRI.K.MADHUSOODHANAN NAIR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :08/12/2009
O R D E R
K.T.SANKARAN, J.
------------------------------------------------------
B.A. NO. 6789 OF 2009
------------------------------------------------------
Dated this the 8th day of December, 2009
O R D E R
Learned counsel for the petitioner submitted that some more facts
are to be incorporated in the Bail Application. He seeks permission to
withdraw the Bail Application. Permission is granted and the Bail
Application is dismissed as withdrawn with liberty to file a fresh Bail
Application.
(K.T.SANKARAN)
Judge
ahz/