IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3794 of 2009()
1. ABHILASH, AGED 23 YEARS, S/O. VIJAYAN,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY PUBLIC
... Respondent
For Petitioner :SRI.BLAZE K.JOSE
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :28/07/2009
O R D E R
K.T. SANKARAN, J.
---------------------------
B.A. No. 3794 of 2009
------------------------------------
Dated this the 28th 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
first accused in Crime No.415/2009 of Neyyattinkara Police
Station.
2. The offences alleged against the petitioner are
under Sections 323, 324, and 308 r/w 34 of the Indian Penal
Code.
3. I have gone through the Case Diary.
4. Taking into account the facts and circumstances of
the case, the nature of the offence and the injury sustained, I
do not think that the petitioner is entitled to get the
discretionary relief under Section 438 of the Code of Criminal
Procedure.
The Bail Application is accordingly dismissed.
K.T. SANKARAN, JUDGE
ln