High Court Kerala High Court

M.K.Bhanu vs State Of Kerala on 14 December, 2009

Kerala High Court
M.K.Bhanu vs State Of Kerala on 14 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7277 of 2009()


1. M.K.BHANU, S/O.KESAVAN, MUTTANIL HOUSE,
                      ...  Petitioner
2. UDAYABHANU M.B.,S/O.M.K.BHANU

                        Vs



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

2. SUB INSPECTOR OF POLICE, KOYIPROM

                For Petitioner  :SRI.T.P.PRADEEP

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :14/12/2009

 O R D E R
                           K.T.SANKARAN, J.
              ------------------------------------------------------
                        B.A. NO. 7277 OF 2009
              ------------------------------------------------------
            Dated this the 14th day of December, 2009


                                 O R D E R

Apprehending arrest by Koyiprom Police on an accusation of

having committed non-bailable offence, the petitioners have filed this

application for anticipatory bail under Section 438 of the Code of Criminal

Procedure. The petitioners apprehend arrest on a petition filed by one

Ambily.

2. It is submitted by the learned Public Prosecutor that no crime

has been registered against the petitioners and that there is no intention

to arrest the petitioners.

The submission made by the learned Public Prosecutor is recorded

and the Bail Application is closed with liberty to the petitioners to approach

this Court as and when occasion arises.

(K.T.SANKARAN)
Judge

ahz/