High Court Kerala High Court

B.Madhusoodanan Nair vs State Of Kerala on 29 June, 2009

Kerala High Court
B.Madhusoodanan Nair vs State Of Kerala on 29 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3471 of 2009()


1. B.MADHUSOODANAN NAIR, S/O. LATE BHASKARA
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.B.S.SWATHY KUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :29/06/2009

 O R D E R
                           K.T.SANKARAN, J.
              ------------------------------------------------------
                       B.A. NO. 3471 OF 2009 F
              ------------------------------------------------------
                    Dated this the 29th June, 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 accused in

Crime No.553 of 2009 of Pathanamthitta Police Station.

2. The offence alleged against the petitioner is under Section

498A of the Indian Penal Code.

3. A complaint was filed by the de facto complainant before

the Court of the Chief Judicial Magistrate of Pathanamthitta, which

was forwarded to the Police under Section 156(3) of the Code of

Criminal Procedure. Accordingly, the crime was registered.

4. I have gone through the case diary.

5. Taking into account the facts and circumstances of the

case, I do not think that this is a fit case where the petitioner should

B.A. NO. 3471 OF 2009

:: 2 ::

be granted the discretionary relief under Section 438 of the Code of

Criminal Procedure.

The Bail Application is accordingly dismissed.

(K.T.SANKARAN)
Judge

ahz/