Kerala High Court
Nassar vs State Of Kerala on 16 March, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7767 of 2009()
1. NASSAR, AGED 32 YEARS, MAVILAYIL VEEDU,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY CIRCLE
... Respondent
For Petitioner :SRI.K.MADHUSOODHANAN NAIR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :16/03/2010
O R D E R
V. RAMKUMAR , J.
--------------------------------------------------
B.A.No. 7767 of 2009
----------------------------------------------------
Dated this the 16th day of March, 2010.
ORDER
The petitioner who is the accused in Crime No. 622 of
2009 of Nooranad Police Station, seeks anticipatory bail.
The learned Public Prosecutor on instructions, submits
that all the offences are bailable offences. If so, the
invocation of Section 438 Cr.P.C is misconceived. This
application is dismissed without prejudice to the right of the
petitioner to seek regular bail from the appropriate court.
Dated this the 16th day of March, 2010.
V. RAMKUMAR, JUDGE.
rv