High Court Kerala High Court

Andrews vs State Of Kerala on 25 August, 2009

Kerala High Court
Andrews vs State Of Kerala on 25 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4215 of 2009()


1. ANDREWS, AGED 62 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.P.SANTHOSH  (PODUVAL)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :25/08/2009

 O R D E R
                         M.SASIDHARAN NAMBIAR, J.
                =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                           B.A.No. 4215 of 2009 B
                =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                  Dated this the 24th day of August, 2009

                                 O R D E R

This petition is filed under section 438 of the Code of Criminal

Procedure apprehending arrest in Crime No.32 of 2009 of Peechi Police

Station., contending that though petitioner is not involved in the case, he

apprehends arrest on the mistaken identity that he is Appachan @

“Akasavani”. It is contended that he is not the accused Jose @ Appachan @

“Akasavani”. As per order dated 11-8-2009, when learned Public

Prosecutor represented that accused is Jose @ Appachan @ “Akasavani”,

he was directed to ascertain whether petitioner is that accused. Learned

Public Prosecutor on instruction submitted that petitioner is not the accused,

Jose @ Appachan @ Akasavani. Therefore, there is no reason on basis for

apprehension of arrest in Crime No.320 of 2009 of Peechi Police Station.

This petition is dismissed.

M.SASIDHARAN NAMBIAR,
JUDGE.

mn.