Kerala High Court
Haneefa vs State Of Kerala on 4 June, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2928 of 2009()
1. HANEEFA,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.P.VIJAYA BHANU
For Respondent : No Appearance
The Hon'ble MR. Justice K.T.SANKARAN
Dated :04/06/2009
O R D E R
K.T.SANKARAN, J.
------------------------------------------------------
B.A. NO. 2928 OF 2009
------------------------------------------------------
Dated this the 4th June, 2009
O R D E R
This is an application for bail under Section 439 of the Code of
Criminal Procedure. The petitioner is the accused in Crime No.353 of
2009 of Guruvayur Police Station.
2. The offence alleged against the petitioner is under Section 304
of the Indian Penal Code.
3. The petitioner was arrested on 17.5.2009 and he is in judicial
custody. The investigation is at the initial stage. If the petitioner is
released on bail at this stage, it would have serious impact on the
investigation of the case. I am not inclined to grant bail at this stage.
The Bail Application is accordingly dismissed.
(K.T.SANKARAN)
Judge
ahz/