High Court Kerala High Court

Sarasamma @ Saraswathi vs The Sub Inspector Of Police on 26 October, 2009

Kerala High Court
Sarasamma @ Saraswathi vs The Sub Inspector Of Police on 26 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6158 of 2009()


1. SARASAMMA @ SARASWATHI,
                      ...  Petitioner

                        Vs



1. THE SUB INSPECTOR OF POLICE,
                       ...       Respondent

                For Petitioner  :SRI.SYAM J SAM

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :26/10/2009

 O R D E R
                       K.T. SANKARAN, J.
                     ---------------------------
                     B.A. No. 6158 of 2009
                 ------------------------------------
             Dated this the 26th day of October, 2009

                            O R D E R

Apprehending arrest by Kottiyam Police on an accusation of

having committed non bailable offence, the petitioner has filed

this application for Anticipatory Bail. The crime number is not

mentioned in the Bail Application.

2. The learned Public Prosecutor submitted that in Crime No.

851/2009, the petitioner is the accused. After completing the

investigation, the investigating officer has submitted a refer

report before the court of the Judicial Magistrate of the First Class

-I, Kollam. In view of the submission of the refer report, it

cannot be said that the petitioner would be arrested by the police.

The submission made by the learned Public prosecutor is

recorded and the bail application is closed.

K.T. SANKARAN, JUDGE.

ln