Kerala High Court
Ashokan vs State Of Kerala on 27 January, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 125 of 2010()
1. ASHOKAN
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.M.SHYJU
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :27/01/2010
O R D E R
K.T.SANKARAN, J.
---------------------------------------------
B.A.No.125 of 2010
---------------------------------------------
Dated this the 27th day of January, 2010
ORDER
Apprehending arrest in Crime No.433 of 2009 of Anchal
Police Station on an accusation of having committed non bailable
offence, the petitioner has filed this application for anticipatory
bail under Section 438 of the Code of Criminal Procedure.
The learned Public Prosecutor submitted that after
completing the investigation, charge sheet was filed on
10.11.2009 before the court of the Judicial Magistrate of the
First Class-I, Punalur.
Reserving the right of the petitioner to move for regular
bail, this Bail Application is closed.
K.T.SANKARAN,
JUDGE
csl