High Court Kerala High Court

Raveendran vs State Of Kerala on 11 June, 2009

Kerala High Court
Raveendran vs State Of Kerala on 11 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3067 of 2009()


1. RAVEENDRAN, AGED 6 YEARS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.B.PRAMOD

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :11/06/2009

 O R D E R
                       K.T. SANKARAN, J.
                   ---------------------------
                   B.A. No. 3067 of 2009
               ------------------------------------
             Dated this the 11th day of June, 2009

                            O R D E R

This is an application for anticipatory bail under section

438 of the Code of Criminal procedure. The petitioner is the

3rd accused in Crime No.862/2008 of Cherthala Police Station.

2. The offences alleged against the petitioner are

under Sections 406 & 420 read with Section 34 of the Indian

Penal Code.

3. The learned counsel for the petitioner submitted

that charge was laid on 27/04/2009.

Therefore, leaving open the right of the petitioner to

apply for regular bail, this Bail Application is closed.

K.T. SANKARAN, JUDGE

scm