High Court Kerala High Court

Nazarudeen vs State Of Kerala Represented By The on 8 January, 2010

Kerala High Court
Nazarudeen vs State Of Kerala Represented By The on 8 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7200 of 2009()


1. NAZARUDEEN, S/O.HANEEFA, RASEENA MANSIL,
                      ...  Petitioner
2. HANEEFA KUNJU, PERINATTU THARAYIL,
3. JAMEELA BEEVI, W/O.HANEEFA KUNJU,

                        Vs



1. STATE OF KERALA REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.AJAYA KUMAR. G

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :08/01/2010

 O R D E R
                         K.T. SANKARAN, J.
                      ---------------------------
                       B.A. No.7200 of 2009
                 ------------------------------------
               Dated this the 8th day of January, 2010

                              O R D E R

Apprehending arrest in Crime No. 372/2009 of

Vallikkunnam 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 sheet was filed on

27/11/2009.

Reserving the right of the petitioners to move for regular

bail, this Bail Application is closed.

K.T. SANKARAN, JUDGE

scm