Kerala High Court
Nazarudeen vs State Of Kerala Represented By The on 8 January, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7200 of 2009()
1. NAZARUDEEN, S/O.HANEEFA, RASEENA MANSIL,
... Petitioner
2. HANEEFA KUNJU, PERINATTU THARAYIL,
3. JAMEELA BEEVI, W/O.HANEEFA KUNJU,
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
For Petitioner :SRI.AJAYA KUMAR. G
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :08/01/2010
O R D E R
K.T. SANKARAN, J.
---------------------------
B.A. No.7200 of 2009
------------------------------------
Dated this the 8th day of January, 2010
O R D E R
Apprehending arrest in Crime No. 372/2009 of
Vallikkunnam Police Station, the petitioners have filed this
application for anticipatory bail under Section 438 of the Code of
Criminal Procedure.
2. The learned Public Prosecutor submitted that after
completing the investigation, charge sheet was filed on
27/11/2009.
Reserving the right of the petitioners to move for regular
bail, this Bail Application is closed.
K.T. SANKARAN, JUDGE
scm