IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5583 of 2009()
1. LAZAR, S/O.JOSE,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.M.N.UNNIKRISHNAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :06/10/2009
O R D E R
K.T. SANKARAN, J.
---------------------------
B.A. No. 5583 of 2009
------------------------------------
Dated this the 6th day of October, 2009
O R D E R
This is an application for anticipatory bail under Section 438
of the Code of Criminal Procedure. The second accused in Crime
No.22/2009 of Kattoor Police Station, Thrissur, has filed this
application for anticipatory bail apprehending arrest on an
accusation of having committed non-bailable offence.
2. The learned Public Prosecutor submitted that after
completing the investigation, charge sheet was filed before the
Judicial Magistrate of the First Class, Irinjalakuda on 28/6/2009,
before the filing of this application for anticipatory bail. It is also
submitted that cognizance was taken and the case is numbered
as C.C No.2623/2009 on the file of the Judicial Magistrate of the
First Class, Irinjalakuda.
This Submission made by the learned Public Prosecutor is
recorded. Leaving open the right of the petitioner to move for
regular bail, this Bail Application is closed.
K.T. SANKARAN, JUDGE
scm