High Court Kerala High Court

Shajudeen vs State Of Kerala Represented By on 13 July, 2009

Kerala High Court
Shajudeen vs State Of Kerala Represented By on 13 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3769 of 2009()


1. SHAJUDEEN, S/O.SAINUDEEN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.SANTHAN V.NAIR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :13/07/2009

 O R D E R
                  M.SASIDHARAN NAMBIAR, J.
                  -------------------------------
                      B.A. No.3769 of 2009
                ------------------------------------
              Dated this the 13th day of July, 2009


                            O R D E R

This is a petition filed under Section 438 of the Code of

Criminal Procedure for Anticipatory Bail apprehending arrest

by Changanacherry Police. Learned Public Prosecutor

submitted that Changanacherry Police has not registered any

crime against the petitioner and there is no reasonable basis

for an apprehension of arrest. Recording the submission,

petition is dismissed.

M.SASIDHARAN NAMBIAR, JUDGE

ln