High Court Kerala High Court

Mathew vs State Of Kerala on 20 October, 2009

Kerala High Court
Mathew vs State Of Kerala on 20 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5807 of 2009()


1. MATHEW, S/O. VARKEY, AGED 60 YEARS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.PAUL K.VARGHESE

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :20/10/2009

 O R D E R
                           K.T.SANKARAN, J.
              ------------------------------------------------------
                        B.A. NO. 5807 OF 2009
              ------------------------------------------------------
            Dated this the 20th day of October, 2009


                                 O R D E R

Apprehending arrest on an accusation of having committed non-

bailable offence in Crime No.77 of 2009 of Chengamanadu Police Station,

the petitioner has filed this application for anticipatory bail under Section

438 of the Code of Criminal Procedure.

2. Learned Public Prosecutor submitted that, after completing

investigation, charge was laid in the case on 22.6.2009 before the Judicial

Magistrate of the First Class I, Aluva.

Leaving open the right of the petitioner to move for regular bail, this

Bail Application is closed.

(K.T.SANKARAN)
Judge

ahz/