High Court Kerala High Court

Shaji Varghese vs The State Of Kerala on 21 April, 2009

Kerala High Court
Shaji Varghese vs The State Of Kerala on 21 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1813 of 2009()


1. SHAJI VARGHESE, AGED 32 YEARS,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REP.
                       ...       Respondent

                For Petitioner  :SRI.A.T.ANILKUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :21/04/2009

 O R D E R
                          B.A.No. 1813 of 2009
               ---------------------------------------------
              Dated this the 21st day of April, 2009

                              O R D E R

Learned counsel for the petitioner submits that

the petitioner has already been released under Section 167

and he is not pressing this bail application. Accordingly, the

bail application is dismissed as not pressed.

sd/
V.K.Mohanan,
Judge

MBS/

WP(C) NO.

:-2-:

B.A.No.2153 of 2009

———————————————
Dated this the 21st day of April, 2009

O R D E R

Learned Public Prosecutor, on instructions, submits

that the non-bailable offence incorporated which is under Section

395 I.P.C. is subsequently deleted and as such, there is no

allegation that the petitioners have committed any non-bailable

offence. Recording the above submission, the petitioners are

directed to approach the court below for bail.

The application is disposed of as above.

sd/-

V.K.Mohanan,
Judge

MBS/

WP(C) NO.

:-3-:

V.K.MOHANAN, JJ.

——————————————–

Crl.A.NO. OF 200

——————————————–

J U D G M E N T

DATED: -3-2009

WP(C) NO.

:-4-: