High Court Kerala High Court

K.M. Sainul Abideen @ Abid vs The State Of Kerala on 11 March, 2009

Kerala High Court
K.M. Sainul Abideen @ Abid vs The State Of Kerala on 11 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 937 of 2009()


1. K.M. SAINUL ABIDEEN @ ABID,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SMT.P.K.PRIYA

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :11/03/2009

 O R D E R
                           V. RAMKUMAR, J.
                 ===============================
                    Bail Application No.937 of 2009
                 ===============================
                          DATED: 11.03.2009


                               O R D E R

Petitioner seeks anticipatory bail on the allegation that the

Hosdurg Police are at his heels in connection with Crime No.111

of 2009, registered for offences punishable under Section

143,147,148 and 326 read with 149 IPC.

2. The learned Public Prosecutor on instructions

submitted that the name of the petitioner does not so far figure

in the array of the accused. If so, the apprehension of arrest

entertained by the petitioner is ill founded.

Recording the submissions made by the learned Public

Prosecutor, this application is dismissed.

Dated this the 11th day of March, 2009

V.RAMKUMAR, JUDGE.

sj

B.A.No. -:2:-