Kerala High Court
Kenni vs State Of Kerala on 24 November, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5757 of 2009()
1. KENNI, AGED 24 YEARS
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SMT.A.SALINI LAL
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :24/11/2009
O R D E R
K.T.SANKARAN, J.
---------------------------------------------
B.A.No.5757 of 2009
---------------------------------------------
Dated this the 24th day of November, 2009
ORDER
This is an application for anticipatory bail under Section
438 of the Code of Criminal Procedure. The petitioner is the
second accused in Crime No.152 of 2009 of Kurathikkadu Police
Station, Alappuzha District. The learned Public Prosecutor
submitted that after completing the investigation, charge was
laid in the case on 27.7.2009.
Reserving the right of the petitioner to move for regular
bail, this Bail Application is closed.
K.T.SANKARAN,
JUDGE
csl