Kerala High Court
Remabhai vs State Of Kerala on 4 March, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 1331 of 2008()
1. REMABHAI, AGED 41 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.M.T.SURESHKUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :04/03/2008
O R D E R
R. BASANT, J.
````````````````````````````````````````````````````
B.A. No. 1331 OF 2008 B
````````````````````````````````````````````````````
Dated this the 4th day of March, 2008
O R D E R
Application for anticipatory bail. Petitioner has
subsequently been arrested and an application for regular
bail is pending as B.A.No.1444/08, it is submitted. This
petition is, in these circumstances, dismissed as
unnecessary.
(R.BASANT, JUDGE)
aks