High Court Kerala High Court

T.S. Swaminathan vs State Of Kerala Rep. By Public on 30 April, 2009

Kerala High Court
T.S. Swaminathan vs State Of Kerala Rep. By Public on 30 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1891 of 2009()


1. T.S. SWAMINATHAN, S/O. SUBRAMANIAN,
                      ...  Petitioner

                        Vs



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

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.I.DINESH MENON

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice P.BHAVADASAN

 Dated :30/04/2009

 O R D E R
                           P. BHAVADASAN, J.
                - - - - - - - - - - - - - - - - - - - - - - - - - - -
                         B.A. No. 1891 of 2009
               - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
               Dated this the 30th day of April, 2009.

                                      ORDER

This is a petition filed under Section 438 of Criminal

Procedure Code. He apprehends arrest.

2. The allegations in the petition are of vague and

general nature. No details essential to consider an application

for anticipatory bail are discernible from the petition. It would

appear that what the petitioner seeks is a blanket order of

anticipatory bail. That is not possible in law. The petition is

hence dismissed.

P. BHAVADASAN,
JUDGE

ttb.