High Court Kerala High Court

Lazar vs State Of Kerala on 6 October, 2009

Kerala High Court
Lazar vs State Of Kerala on 6 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5583 of 2009()


1. LAZAR, S/O.JOSE,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.M.N.UNNIKRISHNAN

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :06/10/2009

 O R D E R
                         K.T. SANKARAN, J.
                      ---------------------------
                       B.A. No. 5583 of 2009
                   ------------------------------------
               Dated this the 6th day of October, 2009

                              O R D E R

This is an application for anticipatory bail under Section 438

of the Code of Criminal Procedure. The second accused in Crime

No.22/2009 of Kattoor Police Station, Thrissur, has filed this

application for anticipatory bail apprehending arrest on an

accusation of having committed non-bailable offence.

2. The learned Public Prosecutor submitted that after

completing the investigation, charge sheet was filed before the

Judicial Magistrate of the First Class, Irinjalakuda on 28/6/2009,

before the filing of this application for anticipatory bail. It is also

submitted that cognizance was taken and the case is numbered

as C.C No.2623/2009 on the file of the Judicial Magistrate of the

First Class, Irinjalakuda.

This Submission made by the learned Public Prosecutor is

recorded. Leaving open the right of the petitioner to move for

regular bail, this Bail Application is closed.

K.T. SANKARAN, JUDGE

scm