IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4215 of 2009()
1. ANDREWS, AGED 62 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.P.SANTHOSH (PODUVAL)
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :25/08/2009
O R D E R
M.SASIDHARAN NAMBIAR, J.
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
B.A.No. 4215 of 2009 B
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
Dated this the 24th day of August, 2009
O R D E R
This petition is filed under section 438 of the Code of Criminal
Procedure apprehending arrest in Crime No.32 of 2009 of Peechi Police
Station., contending that though petitioner is not involved in the case, he
apprehends arrest on the mistaken identity that he is Appachan @
“Akasavani”. It is contended that he is not the accused Jose @ Appachan @
“Akasavani”. As per order dated 11-8-2009, when learned Public
Prosecutor represented that accused is Jose @ Appachan @ “Akasavani”,
he was directed to ascertain whether petitioner is that accused. Learned
Public Prosecutor on instruction submitted that petitioner is not the accused,
Jose @ Appachan @ Akasavani. Therefore, there is no reason on basis for
apprehension of arrest in Crime No.320 of 2009 of Peechi Police Station.
This petition is dismissed.
M.SASIDHARAN NAMBIAR,
JUDGE.
mn.