High Court Kerala High Court

Sabu vs State Of Kerala on 19 October, 2009

Kerala High Court
Sabu vs State Of Kerala on 19 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2418 of 2009()


1. SABU S/O. PRABHAKARAN,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.SUMAN CHAKRAVARTHY

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :19/10/2009

 O R D E R
                       K.T.SANKARAN, J.
                 ---------------------------------------------
                        B.A.No.2418 of 2009
                 ---------------------------------------------
            Dated this the 19th day of October, 2009



                              ORDER

This application for anticipatory bail was filed on

27.4.2009. As requested by the petitioner, the Bail Application

was adjourned on 14 occasions. On 16.10.2009, there was no

representation for the petitioner and it has been posted to today.

Today also, there is no representation for the petitioner.

Accordingly, the Bail Application is dismissed.

K.T.SANKARAN,
JUDGE
csl