IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3100 of 2009()
1. BIJU,AGED 32 YEARS,KUNNATHU VEEDU,
... Petitioner
2. GIRISH KUMAR,AGED 28 YEARS,
Vs
1. STATE OF KERALA,
... Respondent
2. STATION HOUSE OFFICER,
For Petitioner :SRI.ALEXANDER GEORGE
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :16/06/2009
O R D E R
K.T.SANKARAN, J.
------------------------------
B.A.No.3100 of 2009
-------------------------------
Dated this the 16th day of June, 2009
ORDER
This is an application for anticipatory bail under Section 438 of
the Code of Criminal Procedure. The petitioners are the accused Nos.1
and 3 in Crime No.165 of 2009 of Thekkumbhagam Police Station.
2. I have gone through the CD file. Taking into account the
facts and circumstances of the case, the nature of the allegations
levelled against the petitioners, the nature of the offence and the
injuries sustained by the defacto complainant, I do not think that this
is a fit case where anticipatory bail can be granted to the petitioners.
The Bail Application is accordingly dismissed.
K.T.SANKARAN,
JUDGE
csl