IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5686 of 2009()
1. ANIL K.JOSE, KAKKATTU OLICKKAL VEETTIL,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
2. THE SUB INSPECTOR OF POLICE,
For Petitioner :SRI.P.HARIDAS
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :20/10/2009
O R D E R
K.T.SANKARAN, J.
---------------------------------------------
B.A.No.5686 of 2009
---------------------------------------------
Dated this the 20th day of October, 2009
ORDER
The second accused in Crime No.809 of 2007 of Thiruvalla
Police Station has filed this application for anticipatory bail
under Section 438 of the Code of Criminal Procedure,
apprehending arrest on an accusation of having committed non
bailable offence. The learned Public Prosecutor submitted that
after completing the investigation, charge was laid on
24.12.2008 about one year before the filing of the application for
anticipatory bail. It is submitted that now the case is pending as
C.P.No.1 of 2009 before the court of the Judicial Magistrate of
First Class, Thiruvalla. Reserving the right of the petitioner to
move for regular bail, this Bail Application is closed.
K.T.SANKARAN,
JUDGE
csl