IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2647 of 2009()
1. SANAL KUMAR,S/O.KUNJAN PILLAI,
... Petitioner
Vs
1. STATE OF KERALA,REPRESENTED BY THE
... Respondent
For Petitioner :SRI.G.SUDHEER
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :27/05/2009
O R D E R
K.T. SANKARAN, J.
---------------------------
B.A. No. 2647 of 2009
------------------------------------
Dated this the 27th day of May, 2009
O R D E R
This is an application for anticipatory bail under section 438
of the code of criminal procedure. The petitioner is the first
accused in Crime No.319/2009 of Punaloor Police Station.
2. The offences alleged against the petitioner are under
Sections 324, 326 and 452 read with Section 34 of the Indian
Penal Code.
3. The prosecution case is that on 6/04/2009, the
accused persons trespassed into the house of the defacto
complainant and inflicted injuries on him with an iron rod causing
dislocation of his left shoulder.
4. I perused the case file. Taking into account the facts
and circumstances of the case, I am not inclined to grant relief as
prayed for in the application.
The Bail Application is accordingly dismissed.
K.T. SANKARAN, JUDGE
scm