Kerala High Court
Shanavas vs State Of Kerala on 15 May, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2461 of 2009()
1. SHANAVAS S/O. SALIM,
... Petitioner
2. SHIBU S/O. POOKUNJU,
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.DILEEP P.PILLAI
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :15/05/2009
O R D E R
P.S GOPINATHAN, J.
--------------------------------------
B.A. No.2461 of 2009
--------------------------------------
Dated: MAY 15, 2009
ORDER
This is a petition under sec.438 Cr.P.C. Today, when the
petition came up for hearing the learned Public Prosecutor
submitted that the investigation was over and charge sheet has
already been filed before the Judicial First Class Magistrate Court,
Paravur.
In the above circumstances this petition is dismissed with
liberty to the petitioner to apply for regular bail.
P.S GOPINATHAN, JUDGE
mt/-