High Court Kerala High Court

K.Moidu Haji vs The Sub Inspector Of Police on 3 November, 2009

Kerala High Court
K.Moidu Haji vs The Sub Inspector Of Police on 3 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6328 of 2009()


1. K.MOIDU HAJI,
                      ...  Petitioner

                        Vs



1. THE SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. STATE, REP. BY PUBLIC PROSECUTOR,

                For Petitioner  :SRI.T.G.RAJENDRAN

                For Respondent  : No Appearance

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

 Dated :03/11/2009

 O R D E R
                         K.T. SANKARAN, J.
                       ---------------------------
                       B.A. No. 6328 of 2009
                  ------------------------------------
             Dated this the 3rd day of November, 2009


                              O R D E R

Apprehending arrest on an accusation of having committed

non bailable offences in Crime No. 553/2008 of Koyilandy Police

Station, the petitioner has filed this application for Anticipatory

Bail under Section 438 of the Code of Criminal Procedure.

2. The learned Public Prosecutor submitted that after

completing the investigation, charge was laid in the case which

was returned for curing certain defects. Thereafter, the charge

sheet was represented.

Reserving the right of the petitioner to move for Regular

Bail, this Bail Application is closed.

K.T. SANKARAN, JUDGE.

ln