IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 2372 of 2008()
1. SANTHOSH, S/O SURESH,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.C.RAJENDRAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :16/04/2008
O R D E R
M. Sasidharan Nambiar, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - -
Bail Application No. 2372 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 16th day of April, 2008
O R D E R
This application filed under Sec. 439 Cr.P.C. for regular bail.
Petitioner earlier filed B.A. No. 1811/2008, which was dismissed on 24-3-
2008 holding that considering the nature of the materials collected and the
stage of investigation, the petitioner could not be released on bail. He was
directed not to move for bail prior to 4-4-2008. On hearing the learned
counsel for the petitioner I do not find that it is in the interest of justice to
grant bail at this stage. Hence, the application is dismissed.
M.Sasidharan Nambiar,
Judge.
mn