Kerala High Court
T.K.Shamsudhin vs The State Of Kerala on 12 January, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7748 of 2009()
1. T.K.SHAMSUDHIN, S/O.KOCHU MUHAMMED,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.DILIP J. AKKARA
For Respondent : No Appearance
The Hon'ble MR. Justice K.T.SANKARAN
Dated :12/01/2010
O R D E R
K.T. SANKARAN, J.
---------------------------
B.A. No. 7748 of 2009
------------------------------------
Dated this the 12th day of January, 2010
O R D E R
This is an application for anticipatory bail under Section 438
of the Code of Criminal Procedure. The petitioner is accused
No.1 in Crime No.454/2009 of Kattoor Police Station.
2. The offence alleged against the petitioner is under
Section 498 A read with Section 34 of the Indian Penal Code.
3. The learned Public Prosecutor submitted that after
completing the investigation, final report was filed before the
Court of the Judicial Magistrate of the First Class, Irinjalakuda.
The case is now pending as C.C. No. 4878/2009.
Reserving the right of the petitioner to move for Regular
Bail, this Bail Application is closed.
K.T. SANKARAN, JUDGE
ln