High Court Kerala High Court

Sulaiman vs State Of Kerala on 14 October, 2009

Kerala High Court
Sulaiman vs State Of Kerala on 14 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4950 of 2009()


1. SULAIMAN, AGED 46 YEARS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.P.V.MADHAVAN NAMBIAR

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :14/10/2009

 O R D E R
                           K.T.SANKARAN, J.
              ------------------------------------------------------
                        B.A. NO. 4950 OF 2009
              ------------------------------------------------------
             Dated this the 14th day of October, 2009


                                 O R D E R

Apprehending arrest in O.R.NO.12 of 2004 of Vellikulangara Forest

Range, on an accusation of having committed non-bailable offence, the

petitioner has filed this Bail Application under Section 438 of the Code of

Criminal Procedure.

2. Learned Public Prosecutor submitted that the petitioner is not an

accused in O.R.No.12 of 2004 and, therefore, there is no intention to

arrest him in that case. This submission is recorded.

The Bail Application is accordingly closed.

(K.T.SANKARAN)
Judge

ahz/