IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5807 of 2009()
1. MATHEW, S/O. VARKEY, AGED 60 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY
... Respondent
For Petitioner :SRI.PAUL K.VARGHESE
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :20/10/2009
O R D E R
K.T.SANKARAN, J.
------------------------------------------------------
B.A. NO. 5807 OF 2009
------------------------------------------------------
Dated this the 20th day of October, 2009
O R D E R
Apprehending arrest on an accusation of having committed non-
bailable offence in Crime No.77 of 2009 of Chengamanadu Police Station,
the petitioner has filed this application for anticipatory bail under Section
438 of the Code of Criminal Procedure.
2. Learned Public Prosecutor submitted that, after completing
investigation, charge was laid in the case on 22.6.2009 before the Judicial
Magistrate of the First Class I, Aluva.
Leaving open the right of the petitioner to move for regular bail, this
Bail Application is closed.
(K.T.SANKARAN)
Judge
ahz/