High Court Kerala High Court

Reghunatha Pillai vs State Of Kerala on 28 November, 2006

Kerala High Court
Reghunatha Pillai vs State Of Kerala on 28 November, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 6987 of 2006()


1. REGHUNATHA PILLAI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.NAGARAJ NARAYANAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :28/11/2006

 O R D E R
                                      V. RAMKUMAR, J.

                                   - - - - - - - - - - - - - - - - -

                           Bail Application NO.6987 of 2006

                                    - - - - - - - - - - - - - - - -

                                    DATED:  28-11-2006


                                           O R D E R

Learned counsel for the petitioner seeks permission to withdraw this

application. Accordingly, this application is dismissed as withdrawn.

Sd/-V. RAMKUMAR, JUDGE.

ani.

/true copy/

P.A. to Judge.