High Court Kerala High Court

Janson And Others vs State Of Kerala on 3 August, 2009

Kerala High Court
Janson And Others vs State Of Kerala on 3 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4098 of 2009()



1. JANSON AND OTHERS
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.T.A.UNNIKRISHNAN

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :03/08/2009

 O R D E R
                            K.T.SANKARAN, J.
               ------------------------------------------------------
                         B.A. NO. 4098 OF 2009
               ------------------------------------------------------
                     Dated this the 3rd August, 2009


                                  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 to 3 in

Crime No.155 of 2009 of Vandiperiyar Police Station.

2. The offences alleged against the petitioners are under Sections

324, 326 and 308 read with Section 34 of the Indian Penal Code.

3. I have perused the case diary.

4. Taking into account the facts and circumstances of the case,

the nature and gravity of the offence, the allegations levelled against the

petitioners, the injury sustained and other circumstances, I do not think

that this is a fit case where the discretionary relief under Section 438 can

be granted to the petitioners.

The Bail Application is accordingly dismissed.

(K.T.SANKARAN)
Judge
ahz/