IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4 of 2009()
1. SANTHOSH.K.R.
... Petitioner
Vs
1. STATE OF KERALA, REP. BY PUBLIC
... Respondent
For Petitioner :SRI.S.RAJEEV
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :02/06/2009
O R D E R
K.T.SANKARAN, J.
----------------------------
B.A.No.4 of 2009
----------------------------
Dated this the 2nd day of June, 2009
ORDER
This is an application for anticipatory bail under Section 438 of
the Code of Criminal Procedure. The petitioner is the accused in Crime
No.287 of 2008 of Upputhara Police Station.
2. The offences alleged against the petitioner are under
Sections 376 and 312 of the Indian Penal Code.
3. I have gone through the case diary. Taking into account
the facts and circumstances of the case, the nature of the offence
involved and the allegations made against the petitioner, I do not think
that the petitioner is entitled to get anticipatory bail.
The Bail Application is accordingly dismissed.
K.T.SANKARAN,
JUDGE
csl
BA No. /2009 2
BA No. /2009 3
K.T.SANKARAN,
JUDGE
csl