IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 56 of 2010()
1. M.SHANIB, S/O. ABDUL HAMEED,
... Petitioner
Vs
1. THE STATE - STATION HOUSE OFFICER,
... Respondent
For Petitioner :SMT.CELINE JOSEPH
For Respondent : No Appearance
The Hon'ble MR. Justice K.T.SANKARAN
Dated :13/01/2010
O R D E R
K.T. SANKARAN, J.
---------------------------
B.A. No. 56 of 2010
---------------------------
Dated this the 13th day of January, 2010
O R D E R
This is an application for anticipatory bail under Section 438
of the Code of Criminal Procedure. The petitioner is the first
accused in Crime No. 232/2009 of Meppady Police Station,
Wayanad.
2. The offences alleged against the petitioner are under
Sections 341, 323, 294(b) and 353 read with Section 34 of the
Indian Penal Code.
3. The learned Public Prosecutor submitted that after
completing the investigation, charge sheet was filed on
30/12/2009.
Reserving the right of the petitioner to move for regular
bail, this Bail Application is closed.
K.T. SANKARAN, JUDGE
scm