IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4897 of 2009()
1. THANSEER, AGED 19, S/O.THAJUDDIN,
... Petitioner
2. DINESAN, AGED 22,
3. SAJEER, AGED 18, S/O.THAJUDDIN,
4. VISAGHU, AGED 19, S/O.VIJAYAN,
Vs
1. SUB INSPECTOR OF POLICE,
... Respondent
2. STATE OF KERALA,
For Petitioner :SRI.SIBY MATHEW
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :28/07/2009
O R D E R
K.T.SANKARAN, J.
------------------------------------------------------
B.A. NO. 4897 OF 2009
------------------------------------------------------
Dated this the 28th August, 2009
O R D E R
This is an application for anticipatory bail under Section 438 of
the Code of Criminal Procedure. The petitioners are accused in
Crime No.275 of 2009 of the Pangode Police Station.
2. It is submitted by the learned Public Prosecutor that all the
offences alleged against the petitioners in Crime No.275 of 2009 of
Pangode Police Station are bailable. Therefore, the application for
anticipatory bail is not maintainable.
The Bail Application is accordingly dismissed.
(K.T.SANKARAN)
Judge
ahz/