Kerala High Court
Ummer.K vs State Through S.H.O on 17 May, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1152 of 2010()
1. UMMER.K.
... Petitioner
Vs
1. STATE THROUGH S.H.O.
... Respondent
For Petitioner :SRI.V.A.SATHEESH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :17/05/2010
O R D E R
K. HEMA,J
----------------------
B.A.No.1152 OF 2010
-----------------------------------
Dated this the 17th day of May , 2010
O R D E R
This petition is for anticipatory bail.
Learned Public Prosecutor submits that no crime is
registered against the petitioner and police is not indenting
to arrest the petitioner. This submission is recorded.
Petitioners counsel prays to withdraw his petition. Hence,
this petition is dismissed.
K. HEMA, JUDGE.
Sou.