IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4950 of 2009()
1. SULAIMAN, AGED 46 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.P.V.MADHAVAN NAMBIAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :14/10/2009
O R D E R
K.T.SANKARAN, J.
------------------------------------------------------
B.A. NO. 4950 OF 2009
------------------------------------------------------
Dated this the 14th day of October, 2009
O R D E R
Apprehending arrest in O.R.NO.12 of 2004 of Vellikulangara Forest
Range, on an accusation of having committed non-bailable offence, the
petitioner has filed this Bail Application under Section 438 of the Code of
Criminal Procedure.
2. Learned Public Prosecutor submitted that the petitioner is not an
accused in O.R.No.12 of 2004 and, therefore, there is no intention to
arrest him in that case. This submission is recorded.
The Bail Application is accordingly closed.
(K.T.SANKARAN)
Judge
ahz/