IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6441 of 2009()
1. P.P. MOHAMMED, S/O. ABDUL KHADER,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.P.M.PAREETH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :25/11/2009
O R D E R
K.T.SANKARAN, J.
---------------------------------------------
B.A.No.6441 of 2009
---------------------------------------------
Dated this the 25th day of November, 2009
ORDER
This is an application for anticipatory bail filed by the
accused in Crime No.339 of 2009 of Kozhinjampara Police
Station.
The learned Director General of Prosecution submitted
that the crime was subsequently dropped since the subject
matter of the crime was incorporated in Crime No.335 of 2009 of
the same police station against the same petitioner. Accordingly,
there is no threat of arrest of the petitioner in respect of Crime
No.339 of 2009. Accordingly, the Bail Application is closed.
K.T.SANKARAN,
JUDGE
csl