High Court Kerala High Court

Madhu Kumar.S.S vs Sub Inspector Of Police on 4 August, 2010

Kerala High Court
Madhu Kumar.S.S vs Sub Inspector Of Police on 4 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4290 of 2010()


1. MADHU KUMAR.S.S.,
                      ...  Petitioner

                        Vs



1. SUB INSPECTOR OF POLICE,
                       ...       Respondent

                For Petitioner  :SRI.R.KRISHNA RAJ

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :04/08/2010

 O R D E R
                 * * * *V.*RAMKUMAR,*J.* * * *
                         * * * * * * * *
                Bail Application No. 4290 of 2010
                 * * * * * * * * * * * * * * * * * *
                Dated: 4th day of August, 2010

                              ORDER

Since the offence is one punishable under Section 354

I.P.C. which is a bailable offence, invocation of Sec. 438 is

misconceived. Hence, this application is dismissed without

prejudice to the right of the petitioner to seek regular bail

before the Magistrate concerned.

Sd/-V. RAMKUMAR,
(JUDGE)

/true copy/

P.S. to Judge

ani.