Kerala High Court
S.Abdul Nasar vs State Of Kerala on 15 June, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1610 of 2009()
1. S.ABDUL NASAR, T.C. 35/489, VIDHYA
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. SUB INSPECTOR OF POLICE,
For Petitioner :SRI.M.BALAGOVINDAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :15/06/2009
O R D E R
K.T.SANKARAN, J.
----------------------------
B.A.No.1610 of 2009
---------------------------
Dated this the 15th day of June, 2009
ORDER
This Bail Application is being posted from 24.3.2009
onwards. On 7.4.2009, 22.5.2009, 28.5.2009 and 10.6.2009,
there was no representation on the side of the petitioner. Today
also, there is no representation for the petitioner.
The Bail Application is accordingly dismissed.
K.T.SANKARAN,
JUDGE
csl