High Court Kerala High Court

Jalajakshan vs State Of Kerala Represented on 15 December, 2009

Kerala High Court
Jalajakshan vs State Of Kerala Represented on 15 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7322 of 2009()


1. JALAJAKSHAN, AGED 34,
                      ...  Petitioner
2. PRAMOD, AGED 22,
3. SATHEESHKUMAR ALIAS ANI,

                        Vs



1. STATE OF KERALA REPRESENTED
                       ...       Respondent

                For Petitioner  :SRI.ABRAHAM P.GEORGE

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :15/12/2009

 O R D E R
                         K.T. SANKARAN, J.
                      ---------------------------
                       B.A. No.7322 of 2009
                 ------------------------------------
            Dated this the 15th 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 petitioners are accused

Nos.1 to 3 in Crime No.647/2009 of Pathanapuram Police

Station, Kollam.

2. The learned Public Prosecutor submitted that after

completing the investigation, charge was laid in the case.

Reserving the right of the petitioners to move for regular

bail, this Bail Application is closed.

K.T. SANKARAN, JUDGE

scm