High Court Kerala High Court

Anupama vs State Of Kerala on 22 July, 2010

Kerala High Court
Anupama vs State Of Kerala on 22 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4209 of 2010()


1. ANUPAMA, D/O. VIJAYAN,
                      ...  Petitioner
2. VIJAYAN,
3. AJITHAKUMARI, W/O. VIJAYAN,

                        Vs



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

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :22/07/2010

 O R D E R
                             K. HEMA, J.
                       ---------------------------
                      B.A. No. 4209 of 2010
                  ------------------------------------
                Dated this the 22nd day of July, 2010

                             O R D E R

Petition for anticipatory bail.

2. The alleged offences are under Sections 294(b), 323, 324

and 452 read with Section 34 of the Indian Penal Code. Learned

Public Prosecutor submitted that on investigation, offence under

Section 452 is deleted, and in its place, Section 447 of the Indian

Penal Code is included now. All the offences now involved in the

case are bailable and hence anticipatory bail may not be granted,

it is submitted. These submissions are recorded. In the above

circumstances, I find that anticipatory bail cannot be granted.

This petition is dismissed.

K. HEMA, JUDGE

ln