Kerala High Court
Hema V.Kumar vs State Of Kerala Represenetd By on 1 December, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6966 of 2009()
1. HEMA V.KUMAR, W/O.VASANTHA KUMAR
... Petitioner
Vs
1. STATE OF KERALA REPRESENETD BY
... Respondent
For Petitioner :SRI.C.RAJENDRAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :01/12/2009
O R D E R
K.T.SANKARAN, J.
------------------------------------------------------
B.A. NO. 6966 OF 2009
------------------------------------------------------
Dated this the 1st day of December, 2009
O R D E R
This is an application for anticipatory bail under Section 438 of the
Code of Criminal Procedure. The petitioner is the second accused in
Crime No.145 of 2005 of Pallickal Police Station.
2. The offence alleged against the petitioner is under Section 420 of
the Indian Penal Code.
3. The learned Public Prosecutor submitted that, after completing
the investigation, charge sheet was filed in the case.
Reserving the right of the petitioner to move for regular bail, this Bail
Application is closed.
(K.T.SANKARAN)
Judge
ahz/