IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 937 of 2009()
1. K.M. SAINUL ABIDEEN @ ABID,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
For Petitioner :SMT.P.K.PRIYA
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :11/03/2009
O R D E R
V. RAMKUMAR, J.
===============================
Bail Application No.937 of 2009
===============================
DATED: 11.03.2009
O R D E R
Petitioner seeks anticipatory bail on the allegation that the
Hosdurg Police are at his heels in connection with Crime No.111
of 2009, registered for offences punishable under Section
143,147,148 and 326 read with 149 IPC.
2. The learned Public Prosecutor on instructions
submitted that the name of the petitioner does not so far figure
in the array of the accused. If so, the apprehension of arrest
entertained by the petitioner is ill founded.
Recording the submissions made by the learned Public
Prosecutor, this application is dismissed.
Dated this the 11th day of March, 2009
V.RAMKUMAR, JUDGE.
sj
B.A.No. -:2:-