IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3124 of 2009()
1. AJEESH, AGED 20, S/O.BHADRAN,
... Petitioner
Vs
1. THE CIRCLE INSPECTOR OF POLICE,
... Respondent
For Petitioner :SRI.SASTHAMANGALAM S. AJITHKUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :15/06/2009
O R D E R
K.T.SANKARAN, J.
---------------------------
B.A.No.3124 of 2009
----------------------------
Dated this the 15th day of June, 2009
ORDER
This is an application for bail under Section 439 of the Code
of Civil Procedure by accused No.4 in Crime No.167 of 2009 of
Vanchiyoor Police Station. He is the accused of having
committed offence under Sections 143, 147, 148, 149, 324, 326
and 307 of the Indian Penal Code. The other accused in the case
are not arrested. The Bail Application No.2860 of 2009 filed by
the petitioner was dismissed by a detailed order dated 2nd June
2009. There are no change of circumstances. I do not think that
in the facts and circumstances of the case, the petitioner can be
released on bail.
The Bail Application is accordingly dismissed.
K.T.SANKARAN,
JUDGE
csl