High Court Kerala High Court

Renni Mathew vs State Of Kerala on 25 March, 2010

Kerala High Court
Renni Mathew vs State Of Kerala on 25 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1688 of 2010()


1. RENNI MATHEW, AGED 37 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.BABU CHERUKARA

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :25/03/2010

 O R D E R
                         K.T.SANKARAN, J.
                   ---------------------------------------------
                        B.A.No.1688 of 2010
                   ---------------------------------------------
               Dated this the 25th day of March, 2010


                                O R D E R

The petitioner apprehends arrest by the Cyber Cell,

Thiruvananthapuram on an accusation of the petitioner having

committed a non bailable offence under the Information

Technology Act.

The learned Director General of Prosecution submitted that

the offence alleged against the petitioner is under Section 66(A)

(a)(b) of the Information Technology Act and as per Section 77B

of the Act, the said offence is bailable.

Since the offence alleged against the petitioner is bailable,

this application under Section 438 of the Code of Criminal

Procedure is not maintainable. Accordingly, the Bail Application

is dismissed as not maintainable.

K.T.SANKARAN,
JUDGE
csl