High Court Kerala High Court

Noushad vs The State Of Kerala on 12 August, 2009

Kerala High Court
Noushad vs The State Of Kerala on 12 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1279 of 2009()


1. NOUSHAD,S/O.ABOOBACKER
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.BABU S. NAIR

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :12/08/2009

 O R D E R
                         K.T. SANKARAN, J.
                      ---------------------------
                       B.A. No.1279 of 2009
                 ------------------------------------
              Dated this the 12th day of August, 2009

                              O R D E R

The first accused in Crime No.888/2007 of Malappuram

Police Station has filed this application for anticipatory bail,

apprehending arrest on an accusation of having committed

non bailable offence.

2. The learned Public Prosecutor submitted that after

investigation, the charge was laid on 14/7/2009 before the Court

of Judicial Magistrate of the First Class, Malappuram.

Leaving open the right of the petitioner to move for

regular bail, this Bail Application is closed.

K.T. SANKARAN, JUDGE

scm