Kerala High Court
Muhammedali vs State Of Kerala on 30 June, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3503 of 2009()
1. MUHAMMEDALI, MALABAR CASTLE,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.V.G.ARUN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :30/06/2009
O R D E R
K.T.SANKARAN, J.
------------------------------------------------------
B.A. NO. 3503 OF 2009
------------------------------------------------------
Dated this the 30th June, 2009
O R D E R
Learned counsel for the petitioner submitted that he has got
information that the petitioner was taken into custody by the police.
Learned Public Prosecutor submitted that, if that is so, that would
amount to arrest. The petitioner can very well approach the Court
for regular bail. Leaving open the right of the petitioner to apply for
regular bail, this Bail Application is dismissed.
(K.T.SANKARAN)
Judge
ahz/