Kerala High Court
Jacob vs State Of Kerala on 12 June, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3136 of 2009()
1. JACOB, S/O.MOSSES,
... Petitioner
2. VINCENT, GRANDBY ESTATE,
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.C.S.MANILAL
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :12/06/2009
O R D E R
K.T.SANKARAN, J.
------------------------------------------------------
B.A. NO. 3136 OF 2009 B
------------------------------------------------------
Dated this the 12th June, 2009
O R D E R
This is an application for anticipatory bail under Section 438 of the
Code of Criminal Procedure. The petitioners apprehend arrest in
connection with O.R.NO.8 of 2009 of Murinjapuzha Forest Station.
2. Learned Public Prosecutor submitted that the petitioners are not
accused persons in O.R.No.8 of 2009 and, therefore, there is no need to
arrest them. This submission is recorded.
The Bail Application is accordingly closed.
(K.T.SANKARAN)
Judge
ahz/