High Court Kerala High Court

Muhammed Ashraf vs The Station House Officer on 5 February, 2009

Kerala High Court
Muhammed Ashraf vs The Station House Officer on 5 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 477 of 2009()


1. MUHAMMED ASHRAF , S/O.MUHAMMED HAJI
                      ...  Petitioner

                        Vs



1. THE STATION HOUSE OFFICER,
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE

3. THE SUB INSPECTOR OF POLICE

                For Petitioner  :SRI.SUNNY MATHEW

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :05/02/2009

 O R D E R
                            K.HEMA, J.
                      --------------------------------
                      B.A. No.477 OF 2009
                      --------------------------------
           Dated this the 5th day of February, 2009


                             O R D E R

This petition is for anticipatory bail.

2. The alleged offences are under Sections 419, 420, 467,

468, 471 read with 34 of I.P.C. Learned Public Prosecutor

submitted that no crime is registered by Edavana police or

Manjeri police against petitioner and he is not required by

police for arrest. These submissions are recorded and hence,

no ground exists to grant anticipatory bail.

The petition is disposed of accordingly.

K.HEMA, JUDGE

pac