High Court Kerala High Court

A.K.Husain vs State Of Kerala on 21 October, 2009

Kerala High Court
A.K.Husain vs State Of Kerala on 21 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6009 of 2009()


1. A.K.HUSAIN,AGED 65 YEARS,S/O.MARAKKAR,
                      ...  Petitioner
2. SHUKOOR,S/O. HUSAIN,AYYAPPANKANDIYIL
3. BASHEER, AYYAPPANKANDIYIL HOUSE,

                        Vs



1. STATE OF KERALA, REPRESENTED BY PUBLIC
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.RAFFEEKH.K

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :21/10/2009

 O R D E R
                      K.T. SANKARAN, J.
                   ---------------------------
                    B.A. No.6009 of 2009
                ------------------------------------
           Dated this the 21st day of October, 2009

                           O R D E R

Apprehending arrest on an accusation of having

committed non-bailable offence in Crime No.439/2009 of

Thamarassery 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 the

offences alleged against the petitioners are under

Sections 341 and 323 read with Section 34 of the Indian Penal

Code and that those offences are bailable. Since the offences

alleged against the petitioners are bailable, this Bail

Application is not maintainable.

Accordingly, the Bail Application is dismissed.

K.T. SANKARAN, JUDGE

scm