Kerala High Court
Sali Sunny vs The Sub Inspector Of Police on 27 July, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4005 of 2009()
1. SALI SUNNY, AGED 41, W/O.M.P.SUNNY
... Petitioner
2. M.P.SUNNY, AGED 48
Vs
1. THE SUB INSPECTOR OF POLICE
... Respondent
2. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.P.A.MOHAMMED SHAH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :27/07/2009
O R D E R
V. RAMKUMAR , J.
-------------------------------------------------------------
B.A. No. 4005 of 2009
------------------------------------------------------------
Dated this the 27th day of July, 2009.
ORDER
This is a second application for anticipatory bail filed
by the petitioners. When under an earlier order dated
13.03.2009 passed by this Court granting anticipatory bail
to the petitioners in B.A. No. 1167 of 2009, they had and
continue to have the option to surrender before the
Investigating Officer and upon arrest, to get themselves
released on bail by the said officer, this second application
for anticipatory bail is misconceived. This petition is
accordingly dismissed.
Dated this the 27th day of July, 2009.
V. RAMKUMAR, JUDGE.
rv