IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4209 of 2010()
1. ANUPAMA, D/O. VIJAYAN,
... Petitioner
2. VIJAYAN,
3. AJITHAKUMARI, W/O. VIJAYAN,
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.P.VIJAYA BHANU
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :22/07/2010
O R D E R
K. HEMA, J.
---------------------------
B.A. No. 4209 of 2010
------------------------------------
Dated this the 22nd day of July, 2010
O R D E R
Petition for anticipatory bail.
2. The alleged offences are under Sections 294(b), 323, 324
and 452 read with Section 34 of the Indian Penal Code. Learned
Public Prosecutor submitted that on investigation, offence under
Section 452 is deleted, and in its place, Section 447 of the Indian
Penal Code is included now. All the offences now involved in the
case are bailable and hence anticipatory bail may not be granted,
it is submitted. These submissions are recorded. In the above
circumstances, I find that anticipatory bail cannot be granted.
This petition is dismissed.
K. HEMA, JUDGE
ln