High Court Kerala High Court

Narayanan A.M vs State Of Kerala Rep. By Inspector … on 15 July, 2009

Kerala High Court
Narayanan A.M vs State Of Kerala Rep. By Inspector … on 15 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3825 of 2009()


1. NARAYANAN A.M, AGED 56 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REP. BY INSPECTOR OF
                       ...       Respondent

                For Petitioner  :SRI.T.B.SHAJIMON

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :15/07/2009

 O R D E R
                 M. SASIDHARAN NAMBIAR, J.
               -------------------------------------
                     B.A. No. 3825 of 2009
                ------------------------------------
              Dated this the 15th day of July, 2009

                            O R D E R

This petition is filed under Section 438 of the Code of

Criminal Procedure for anticipatory bail, apprehending arrest in

Crime 144/2009 of Kasaragod Police Station.

2. The learned Public Prosecutor submitted that Crime

144/2009 is registered for the offences under Sections 279 and

338 of the Indian Penal Code and petitioner is not the accused

and there is no intention to arrest the petitioner in that case.

The submission is recorded and the petition is dismissed.

M. SASIDHARAN NAMBIAR
JUDGE

scm