IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6430 of 2009()
1. HAREESH HARIDASAN NAIR,
... Petitioner
Vs
1. THE SUB-INSPECTOR OF POLICE,
... Respondent
2. STATE OF KERALA,
For Petitioner :SRI.P.B.SAHASRANAMAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :09/11/2009
O R D E R
K.T. SANKARAN, J.
---------------------------
B.A. No. 6430 of 2009
------------------------------------
Dated this the 9th day of November, 2009
O R D E R
Apprehending arrest on an accusation of having
committed offences under Sections 498A and 506 of the
Indian Penal Code, the petitioner has filed this application for
anticipatory bail. The petitioner apprehends arrest by Nemom
Police.
2. Learned Public Prosecutor submitted that after
completing the investigation, charge was laid in the case. The
court has taken cognizance of the offence and the case is
numbered as C.C.No.569/2009 on the file of the Judicial
Magistrate of the First Class-I, Neyyattinkara.
Reserving the right of the petitioner to move for regular
bail, this Bail Application is closed.
K.T. SANKARAN, JUDGE
scm