High Court Kerala High Court

Thomas vs State Of Kerala Represented By … on 13 July, 2009

Kerala High Court
Thomas vs State Of Kerala Represented By … on 13 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1943 of 2009()


1. THOMAS,AGED 45 YEARS,S/O.DEVASSY,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY PUBLIC
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,CHALAKUDY

                For Petitioner  :SRI.V.M.KRISHNAKUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :13/07/2009

 O R D E R
                  M.SASIDHARAN NAMBIAR, J.
                   ------------------------------
                     B.A. No. 1943 of 2009
                ------------------------------------
             Dated this the 13th day of July, 2009


                            O R D E R

Petitioner is 15th accused in Crime No. 666/06 of

Chalakudy Police Station. This petition is filed under Section

438 of the Code of Criminal Procedure for Anticipatory Bail.

The petitioner earlier filed Bail Application No. 6029/2008 for

the same relief which was disposed on 18.11.2008 under

Annexure-II Order. Petitioner is not entitled to approach this

Court again for the same relief when it is already found that

he is not entitled to the extraordinary relief under Section 438

of Code of Criminal Procedure. Remedy of the petitioner is to

surrender and seek regular bail. Petition is dismissed.

M. SASIDHARAN NAMBIAR, JUDGE

ln