High Court Kerala High Court

Kunju Kunju Joseph vs State Of Kerala on 16 September, 2008

Kerala High Court
Kunju Kunju Joseph vs State Of Kerala on 16 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4195 of 2008()


1. KUNJU KUNJU JOSEPH
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.P.K.VARGHESE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :16/09/2008

 O R D E R
                             K.HEMA, J.
                -------------------------------------------------
                         B.A.No.4195 of 2008
                -------------------------------------------------
           Dated this the 16th day of September, 2008



                                O R D E R

No representation for petitioner. Learned public

prosecutor submitted that an earlier application for anticipatory

bail was dismissed by this Court, as per order dated 13.6.2008 in

B.A.No.3793/2008. The complaint was lodged on 1.6.2008 and

the petitioner is not so far arrested. Hence, petitioner shall

surrender before the Investigating Officer within seven days

from today.

The petition is dismissed.

K.HEMA, JUDGE
csl