High Court Kerala High Court

M.Shanib vs The State – Station House Officer on 13 January, 2010

Kerala High Court
M.Shanib vs The State – Station House Officer on 13 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 56 of 2010()


1. M.SHANIB, S/O. ABDUL HAMEED,
                      ...  Petitioner

                        Vs



1. THE STATE - STATION HOUSE OFFICER,
                       ...       Respondent

                For Petitioner  :SMT.CELINE JOSEPH

                For Respondent  : No Appearance

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

 Dated :13/01/2010

 O R D E R
                         K.T. SANKARAN, J.
                      ---------------------------
                         B.A. No. 56 of 2010
                      ---------------------------
              Dated this the 13th day of January, 2010

                              O R D E R

This is an application for anticipatory bail under Section 438

of the Code of Criminal Procedure. The petitioner is the first

accused in Crime No. 232/2009 of Meppady Police Station,

Wayanad.

2. The offences alleged against the petitioner are under

Sections 341, 323, 294(b) and 353 read with Section 34 of the

Indian Penal Code.

3. The learned Public Prosecutor submitted that after

completing the investigation, charge sheet was filed on

30/12/2009.

Reserving the right of the petitioner to move for regular

bail, this Bail Application is closed.

K.T. SANKARAN, JUDGE

scm