Kerala High Court
Shajudeen vs State Of Kerala Represented By on 13 July, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3769 of 2009()
1. SHAJUDEEN, S/O.SAINUDEEN,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
For Petitioner :SRI.SANTHAN V.NAIR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :13/07/2009
O R D E R
M.SASIDHARAN NAMBIAR, J.
-------------------------------
B.A. No.3769 of 2009
------------------------------------
Dated this the 13th day of July, 2009
O R D E R
This is a petition filed under Section 438 of the Code of
Criminal Procedure for Anticipatory Bail apprehending arrest
by Changanacherry Police. Learned Public Prosecutor
submitted that Changanacherry Police has not registered any
crime against the petitioner and there is no reasonable basis
for an apprehension of arrest. Recording the submission,
petition is dismissed.
M.SASIDHARAN NAMBIAR, JUDGE
ln