Kerala High Court
Babu vs State Of Kerala on 15 October, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5900 of 2009()
1. BABU, AGED 61 YEARS, S/O.KUMARAN,
... Petitioner
2. SUCHEENDRAN, S/O.KUNJU,
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.C.RAJENDRAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :15/10/2009
O R D E R
K.T. SANKARAN, J.
---------------------------
B.A. No. 5900 of 2009
------------------------------------
Dated this the 15th day of October, 2009
O R D E R
Apprehending arrest on an accusation of having committed
non-bailable offence in Crime No.218/2009 of Kollam East Police
Station, the petitioners have filed this application for anticipatory
bail under Section 438 of the Code of Criminal Procedure.
2. The learned Public Prosecutor submitted that after
completing the investigation, charge was laid in the case on
5/10/2009.
Reserving the right of the petitioners to apply for
regular bail, this Bail Application is closed.
K.T. SANKARAN, JUDGE
scm