Kerala High Court
Jalajakshan vs State Of Kerala Represented on 15 December, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7322 of 2009()
1. JALAJAKSHAN, AGED 34,
... Petitioner
2. PRAMOD, AGED 22,
3. SATHEESHKUMAR ALIAS ANI,
Vs
1. STATE OF KERALA REPRESENTED
... Respondent
For Petitioner :SRI.ABRAHAM P.GEORGE
For Respondent : No Appearance
The Hon'ble MR. Justice K.T.SANKARAN
Dated :15/12/2009
O R D E R
K.T. SANKARAN, J.
---------------------------
B.A. No.7322 of 2009
------------------------------------
Dated this the 15th day of December, 2009
O R D E R
This is an application for anticipatory bail under Section 438
of the Code of Criminal Procedure. The petitioners are accused
Nos.1 to 3 in Crime No.647/2009 of Pathanapuram Police
Station, Kollam.
2. The learned Public Prosecutor submitted that after
completing the investigation, charge was laid in the case.
Reserving the right of the petitioners to move for regular
bail, this Bail Application is closed.
K.T. SANKARAN, JUDGE
scm