IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6009 of 2009()
1. A.K.HUSAIN,AGED 65 YEARS,S/O.MARAKKAR,
... Petitioner
2. SHUKOOR,S/O. HUSAIN,AYYAPPANKANDIYIL
3. BASHEER, AYYAPPANKANDIYIL HOUSE,
Vs
1. STATE OF KERALA, REPRESENTED BY PUBLIC
... Respondent
2. THE SUB INSPECTOR OF POLICE,
For Petitioner :SRI.RAFFEEKH.K
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :21/10/2009
O R D E R
K.T. SANKARAN, J.
---------------------------
B.A. No.6009 of 2009
------------------------------------
Dated this the 21st day of October, 2009
O R D E R
Apprehending arrest on an accusation of having
committed non-bailable offence in Crime No.439/2009 of
Thamarassery Police Station, the petitioners have filed this
application for anticipatory bail under Section 438 of the Code
of Criminal Procedure.
2. The learned Public Prosecutor submitted that the
offences alleged against the petitioners are under
Sections 341 and 323 read with Section 34 of the Indian Penal
Code and that those offences are bailable. Since the offences
alleged against the petitioners are bailable, this Bail
Application is not maintainable.
Accordingly, the Bail Application is dismissed.
K.T. SANKARAN, JUDGE
scm