IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6328 of 2009()
1. K.MOIDU HAJI,
... Petitioner
Vs
1. THE SUB INSPECTOR OF POLICE,
... Respondent
2. STATE, REP. BY PUBLIC PROSECUTOR,
For Petitioner :SRI.T.G.RAJENDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.T.SANKARAN
Dated :03/11/2009
O R D E R
K.T. SANKARAN, J.
---------------------------
B.A. No. 6328 of 2009
------------------------------------
Dated this the 3rd day of November, 2009
O R D E R
Apprehending arrest on an accusation of having committed
non bailable offences in Crime No. 553/2008 of Koyilandy Police
Station, the petitioner has 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 was laid in the case which
was returned for curing certain defects. Thereafter, the charge
sheet was represented.
Reserving the right of the petitioner to move for Regular
Bail, this Bail Application is closed.
K.T. SANKARAN, JUDGE.
ln