High Court Kerala High Court

Sandesh vs The State Of Kerala on 15 October, 2010

Kerala High Court
Sandesh vs The State Of Kerala on 15 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6389 of 2010()


1. SANDESH, AGED 20,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, (SUB INSPECTOR OF
                       ...       Respondent

                For Petitioner  :SRI.SAJU J PANICKER

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :15/10/2010

 O R D E R
                       V.RAMKUMAR, J.
            ----------------------------------------------
            Bail Application No.6389 of 2010
           ------------------------------------------------
         Dated this the 15th day of October, 2010

                              ORDER

The petitioner who is the first accused in Crime No.198

of 2010 of Paripally Police Station originally registered for

offences punishable under Sections 143, 147, 148, 341, 324,

427 & 452 read with Section 149 I.P.C., seeks anticipatory

bail.

2. The learned Public Prosecutor on instructions

submitted that Section 452 I.PC. has subsequently been

deleted and the remaining offences are bailable offences. If

so, this petition under Section 438 Cr.P.C. cannot be

maintained. This petition is accordingly dismissed without

prejudice to the right of the petitioner to seek regular bail

from the concerned Magistrate.

V.RAMKUMAR, JUDGE

skj