High Court Kerala High Court

P.P. Mohammed vs State Of Kerala on 25 November, 2009

Kerala High Court
P.P. Mohammed vs State Of Kerala on 25 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6441 of 2009()


1. P.P. MOHAMMED, S/O. ABDUL KHADER,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.P.M.PAREETH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :25/11/2009

 O R D E R
                       K.T.SANKARAN, J.
                 ---------------------------------------------
                        B.A.No.6441 of 2009
                 ---------------------------------------------
           Dated this the 25th day of November, 2009



                              ORDER

This is an application for anticipatory bail filed by the

accused in Crime No.339 of 2009 of Kozhinjampara Police

Station.

The learned Director General of Prosecution submitted

that the crime was subsequently dropped since the subject

matter of the crime was incorporated in Crime No.335 of 2009 of

the same police station against the same petitioner. Accordingly,

there is no threat of arrest of the petitioner in respect of Crime

No.339 of 2009. Accordingly, the Bail Application is closed.

K.T.SANKARAN,
JUDGE
csl