IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1177 of 2010()
1. ANIL KUMAR, AGED 34 YEARS, S/O.
... Petitioner
2. AJAYAN, AGED 32 YEARS, S/O. SREEDHARAN,
3. BIJU, S/O. KUNJIRAMAN,
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI. K.SHAJ
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :25/03/2010
O R D E R
K.T.SANKARAN, J.
---------------------------------------------
B.A.No.1177 of 2010
---------------------------------------------
Dated this the 25th day of March, 2010
O R D E R
This is an application for anticipatory bail under Section
438 of the Code of Criminal Procedure. The petitioners are
accused Nos.1, 2 and 3 in Crime No.1408 of 2009 of Kundara
Police Station, Kollam District.
2. The petitioners apprehend arrest on the basis that the
offences alleged against them are under Sections 143, 147, 148,
324 and 326 read with Section 149 of the Indian Penal Code.
3. The learned Public Prosecutor submitted that during
investigation, it was revealed that the first accused is not
involved in the offence. It was also revealed that the offence
under Section 326 IPC is not made out. It is submitted that as of
now, the offences alleged against the accused are bailable
offences under Sections 323 and 325 read with Section 34 of the
Indian Penal Code. Therefore, the Bail Application is closed as
no non bailable offence is involved.
The Bail Application is accordingly closed.
K.T.SANKARAN,
JUDGE
csl