High Court Kerala High Court

Abdul Gafoor.P.M. vs State Of Kreala on 1 July, 2009

Kerala High Court
Abdul Gafoor.P.M. vs State Of Kreala on 1 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2935 of 2009()


1. ABDUL GAFOOR.P.M.,AGED 37 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KREALA,
                       ...       Respondent

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :01/07/2009

 O R D E R
                        K.T. SANKARAN, J.
                     ---------------------------
                      B.A. No.2935 of 2009
                 ------------------------------------
               Dated this the 1st day of July, 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

4th accused in Crime No.74/2009 of Valiyathura Police Station,

Thiruvananthapuram.

2. The offences alleged against the petitioner are

under Sections 465, 468 and 471 read with Section 34 of the

Indian Penal Code and Section 12(1)(d) of the Passports Act.

3. I have gone through the case diary.

4. Taking into account the facts and circumstances of

the case, the nature and gravity of the offence and the

allegations made against the accused persons, I do not think

that this is a fit case where anticipatory bail can be granted to

the petitioner. The petitioner is not entitled to the

discretionary relief under Section 438 of the Code of Criminal

Procedure.

The Bail Application is accordingly dismissed.

K.T. SANKARAN, JUDGE

scm