Kerala High Court
Deepu Sunderesan vs State Of Kerala on 17 August, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4528 of 2009()
1. DEEPU SUNDERESAN, S/O.SUNDARESAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED
... Respondent
2. SUB INSPECTOR OF POLICE,
For Petitioner :SRI.AYYAPPAN SANKAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :17/08/2009
O R D E R
K.T.SANKARAN, J.
------------------------------------------------------
B.A. NO. 4528 OF 2009
------------------------------------------------------
Dated this the 17th August, 2009
O R D E R
The petitioner has filed this application for anticipatory bail
apprehending arrest by Kazhakkuttom Police on an accusation of having
committed a non-bailable offence, on a petition filed by M/s.Sandblue
Software Private Limited. Learned Public Prosecutor submitted that no
crime is registered against the petitioner on a petition filed by
M/s.Sandblue Software Private Limited.
The submission made by the learned Public Prosecutor is
recorded and the Bail Application is closed with liberty to the petitioner to
approach the Court as and when occasion arises.
(K.T.SANKARAN)
Judge
ahz/