IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 536 of 2010()
1. BIJU, S/O.CHACKO,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
For Petitioner :SRI.P.CHANDRASEKHAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :02/03/2010
O R D E R
K.T.SANKARAN, J.
---------------------------------------------
B.A.No.536 of 2010
---------------------------------------------
Dated this the 2nd day of March, 2010
O R D E R
Apprehending arrest on an accusation of having committed
non bailable offence in Crime No.726 of 2009 of Gandhi Nagar
Police Station, Kottayam District, the petitioner has filed this
application for anticipatory bail under Section 438 of the Code of
Criminal Procedure. The learned Public Prosecutor submitted
that after completing the investigation, charge sheet was filed on
30.12.2009 before the court of the Judicial Magistrate of the
First Class, Ettumanoor. Reserving the right of the petitioner to
move for regular bail, this Bail Application is closed.
K.T.SANKARAN,
JUDGE
csl