IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2903 of 2009()
1. ULLASKUMAR, S/O.SETHUMADHAVAN PILLAI,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.R.S.KALKURA
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :03/06/2009
O R D E R
K.T.SANKARAN, J.
-------------------------------
B.A.No.2903 of 2009
---------------------------------
Dated this the 3rd day of June, 2009
ORDER
This is an application for bail under Section 439 of the Code of
Criminal Procedure. The petitioner is the accused in Crime No.190 of
2009 of Chavara Police Station.
2. The offence alleged against the petitioner is under Section
366 of the Indian Penal Code. The petitioner was arrested on
2.5.2009. He is in judicial custody.
3. The learned counsel for the petitioner submitted that the case
is foisted against the petitioner and that there is no material to connect
him with the offence. He also submitted that there is previous enmity
between the defacto complainant and the petitioner which led to the
initiation of the case against him.
4. The learned public prosecutor opposed the Bail Application
and submitted that the investigation is not over and if the petitioner is
released at this point of time, it would affect the proper investigation.
5. I have gone through the case diary. Prima facie, I do not
think that the case put forward by the petitioner can be accepted.
6. Taking into account the facts and circumstances of the case,
BA No. 2903 /2009 2
the nature and gravity of the offence and other circumstances, I do not
think that the petitioner can be released on bail at this juncture.
The Bail Application is accordingly dismissed.
K.T.SANKARAN,
JUDGE
csl