IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6149 of 2009()
1. SELVARAJAN ACHARI,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE SUB INSPECTOR OF POLICE,
For Petitioner :SRI.K.RAVEENDRAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :26/10/2009
O R D E R
K.T. SANKARAN, J.
---------------------------
B.A. No. 6149 of 2009
------------------------------------
Dated this the 26th day of October, 2009
O R D E R
Apprehending arrest by Ettumanoor Police in Crime No.
452/2009 on an accusation of having committed non bailable
offence, the petitioner has filed this application for anticipatory
bail under Section 438 of the Code of Criminal Procedure.
2. The offences alleged against the accused person are
under Section 457 and 511 of 380 of the Indian Penal Code.
3. The learned Public Prosecutor submitted that the
petitioner is suspected to have received the stolen property.
The accused persons who committed the theft have not been
arrested. Only after their arrest, it could be ascertained
whether the petitioner has committed the offence. As of now,
the petitioner is not an accused in the case and it is submitted
that there is no intention for the investigating officer to arrest
the petitioner.
This submission is recorded and the bail application is
closed with liberty of the petitioner to approach this court
again as and when occasion arises.
K.T. SANKARAN, JUDGE.
ln