High Court Kerala High Court

Renjith vs State Of Kerala Represented on 14 January, 2010

Kerala High Court
Renjith vs State Of Kerala Represented on 14 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 97 of 2010()


1. RENJITH, S/O.SIVADASAN,
                      ...  Petitioner
2. REMANI, W/O.SIVADASAN,
3. SIVADASAN,
4. REJI, S/O.SIVADASAN,
5. SHIJI, W/O.REJI,

                        Vs



1. STATE OF KERALA REPRESENTED
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.ALEXANDER GEORGE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :14/01/2010

 O R D E R
                        K.T. SANKARAN, J.
                      ---------------------------
                        B.A. No.97 of 2010
                  ------------------------------------
              Dated this the 14th day of January, 2010


                             O R D E R

The learned Public Prosecutor submitted that the petitioners

surrendered before the Court of the Judicial Magistrate of the First

Class-I, Nedumangadu and they were released on bail.

The learned counsel for the petitioners submitted that the

Bail Application is not pressed.

Accordingly, the Bail Application is dismissed as not pressed.

K.T. SANKARAN, JUDGE

ln