Kerala High Court
Sreenath vs State Of Kerala on 7 November, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 6558 of 2007()
1. SREENATH, S/O.CHANDRASEKHARA PILLAI,
... Petitioner
2. SABEEN, S/O.THAMPY, VALIYAKANDATHIL
3. SANIL, S/O.CHELLAPPAN,
4. RAJEEVAN, S/O.RAJAN, CHANAPPALLY LAKSHAM
5. SUNIL @ KURUP, S/O.SUKUMARAN,
6. SIVARAM, S/O.GOPINATHA PILLAI,
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.S.RAJEEV
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :07/11/2007
O R D E R
R.BASANT, J
------------------------------------
B.A.No.6558 of 2007
-------------------------------------
Dated this the 7th day of November, 2007
ORDER
The learned counsel for the petitioners prays that the
petitioners may be permitted to withdraw this petition without any
fetter on their right to later move the learned Sessions Judge for
identical relief. Request is accepted. This petition is accordingly
dismissed as withdrawn.
(R.BASANT, JUDGE)
rtr/-