IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2154 of 2009()
1. NATARAJAN, AGED 52 YEARS,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.M.TRIPTEN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.K.MOHANAN
Dated :21/04/2009
O R D E R
B.A.No. 2154 of 2009
---------------------------------------------
Dated this the 21st day of April, 2009
O R D E R
Learned Public Prosecutor submits that so far,
the name of the petitioner is not in the array of accused and
as such, there is no intention to arrest the petitioner.
Recording the above submission, the bail application is
disposed of.
sd/-
V.K.Mohanan,
Judge
MBS/
WP(C) NO.
:-2-:
B.A.No.2153 of 2009
———————————————
Dated this the 21st day of April, 2009
O R D E R
Learned Public Prosecutor, on instructions, submits
that the non-bailable offence incorporated which is under Section
395 I.P.C. is subsequently deleted and as such, there is no
allegation that the petitioners have committed any non-bailable
offence. Recording the above submission, the petitioners are
directed to approach the court below for bail.
The application is disposed of as above.
sd/-
V.K.Mohanan,
Judge
MBS/
WP(C) NO.
:-3-:
V.K.MOHANAN, JJ.
——————————————–
Crl.A.NO. OF 200
——————————————–
J U D G M E N T
DATED: -3-2009
WP(C) NO.
:-4-: