Kerala High Court
Noushad vs The State Of Kerala on 12 August, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1279 of 2009()
1. NOUSHAD,S/O.ABOOBACKER
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.BABU S. NAIR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :12/08/2009
O R D E R
K.T. SANKARAN, J.
---------------------------
B.A. No.1279 of 2009
------------------------------------
Dated this the 12th day of August, 2009
O R D E R
The first accused in Crime No.888/2007 of Malappuram
Police Station has filed this application for anticipatory bail,
apprehending arrest on an accusation of having committed
non bailable offence.
2. The learned Public Prosecutor submitted that after
investigation, the charge was laid on 14/7/2009 before the Court
of Judicial Magistrate of the First Class, Malappuram.
Leaving open the right of the petitioner to move for
regular bail, this Bail Application is closed.
K.T. SANKARAN, JUDGE
scm