IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6158 of 2009()
1. SARASAMMA @ SARASWATHI,
... Petitioner
Vs
1. THE SUB INSPECTOR OF POLICE,
... Respondent
For Petitioner :SRI.SYAM J SAM
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :26/10/2009
O R D E R
K.T. SANKARAN, J.
---------------------------
B.A. No. 6158 of 2009
------------------------------------
Dated this the 26th day of October, 2009
O R D E R
Apprehending arrest by Kottiyam Police on an accusation of
having committed non bailable offence, the petitioner has filed
this application for Anticipatory Bail. The crime number is not
mentioned in the Bail Application.
2. The learned Public Prosecutor submitted that in Crime No.
851/2009, the petitioner is the accused. After completing the
investigation, the investigating officer has submitted a refer
report before the court of the Judicial Magistrate of the First Class
-I, Kollam. In view of the submission of the refer report, it
cannot be said that the petitioner would be arrested by the police.
The submission made by the learned Public prosecutor is
recorded and the bail application is closed.
K.T. SANKARAN, JUDGE.
ln