High Court Kerala High Court

Babu vs State Of Kerala on 15 October, 2009

Kerala High Court
Babu vs State Of Kerala on 15 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5900 of 2009()


1. BABU, AGED 61 YEARS, S/O.KUMARAN,
                      ...  Petitioner
2. SUCHEENDRAN, S/O.KUNJU,

                        Vs



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

                For Petitioner  :SRI.C.RAJENDRAN

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :15/10/2009

 O R D E R
                         K.T. SANKARAN, J.
                      ---------------------------
                       B.A. No. 5900 of 2009
                  ------------------------------------
              Dated this the 15th day of October, 2009

                              O R D E R

Apprehending arrest on an accusation of having committed

non-bailable offence in Crime No.218/2009 of Kollam East 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 after

completing the investigation, charge was laid in the case on

5/10/2009.

Reserving the right of the petitioners to apply for

regular bail, this Bail Application is closed.

K.T. SANKARAN, JUDGE

scm