IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 773 of 2010()
1. VIJAYAKUMAR.A.K. AGED 38,
... Petitioner
2. AJIKUMAR, AGED 37,
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. SUB INSPECTOR OF POLICE, KATTAKKADA
For Petitioner :SRI.R.GOPAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :04/03/2010
O R D E R
K.T. SANKARAN, J.
------------------------
B.A. No. 773 of 2010
------------------------------------
Dated this the 4th day of March, 2010
O R D E R
The petitioners apprehend arrest on an accusation of having
committed non bailable offence in Crime No. 448/2008 of
Kattakada Police Station and therefore, they have filed this
application for anticipatory bail under Section 438 of the Code of
Criminal Procedure.
2. The learned Public Prosecutor, on instructions, submitted
that the petitioners are not made accused in the case and
therefore, there is no intention to arrest them in Crime No.
448/2008 of Kattakada Police Station.
The submission made by the learned Public Prosecutor is
recorded and the Bail application is closed.
K.T. SANKARAN, JUDGE
ln