Kerala High Court
Shaji vs State Of Kerla on 6 March, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 439 of 2009()
1. SHAJI, AGED 40 YEARS,
... Petitioner
2. SEENA, AGED 30 YEARS,
3. AJITHA,. AGED 43 YEARS,
Vs
1. STATE OF KERLA, REP. BY PUBLIC
... Respondent
For Petitioner :SMT.A.SALINI LAL
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :06/03/2009
O R D E R
V. RAMKUMAR , J.
==========================
B.A. No. 439 of 2009
==========================
Dated this the 6th day of March, 2009.
ORDER
The petitioners, who are accused Nos. 2, 4 and 5 in Crime
No. 37 of 2009 of Chengannur Police Station registered for an
offence punishable under Section 498 A IPC, seek anticipatory
bail.
2. The learned Public Prosecutor, on instructions, submitted
that accused Nos. 2, 4 and 5 have since been deleted from the
array of accused. If so, the apprehension of arrest entertained
by the petitioners are unfounded. Recording the submission
made by the Public Prosecutor, this petition is dismissed.
Dated this the 6th day of March, 2009.
V. RAMKUMAR, JUDGE.
rv