High Court Kerala High Court

Riyas Abdul Salam vs State Of Kerala on 3 April, 2007

Kerala High Court
Riyas Abdul Salam vs State Of Kerala on 3 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1780 of 2007()


1. RIYAS ABDUL SALAM, S/O.ABDUL SALAM,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY THE
                       ...       Respondent

                For Petitioner  :SRI.BIMAL K.NATH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :03/04/2007

 O R D E R
                             V.RAMKUMAR, J.

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

                      Bail Application No. 1780/2007

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

                     Dated this  3rd day of April, 2007


                                   O R D E R

It is submitted by both sides that the petitioner has

been arrested since the filing of this application. If so, this

application for anticipatory bail has become infructuous.

The application is, therefore, dismissed as

infructuous.

V.RAMKUMAR,

JUDGE

mrcs

2