Kerala High Court
Sabu vs State Of Kerala on 19 October, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2418 of 2009()
1. SABU S/O. PRABHAKARAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.SUMAN CHAKRAVARTHY
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :19/10/2009
O R D E R
K.T.SANKARAN, J.
---------------------------------------------
B.A.No.2418 of 2009
---------------------------------------------
Dated this the 19th day of October, 2009
ORDER
This application for anticipatory bail was filed on
27.4.2009. As requested by the petitioner, the Bail Application
was adjourned on 14 occasions. On 16.10.2009, there was no
representation for the petitioner and it has been posted to today.
Today also, there is no representation for the petitioner.
Accordingly, the Bail Application is dismissed.
K.T.SANKARAN,
JUDGE
csl