IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5160 of 2009()
1. JOHNY A.K., AGED 40 YEARS, S/O. KORA,
... Petitioner
Vs
1. THE STATE OF KERALA, REP.BY
... Respondent
For Petitioner :SRI.A.T.ANILKUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :16/09/2009
O R D E R
K.T.SANKARAN, J.
------------------------------------------------------
B.A. NO. 5160 OF 2009
------------------------------------------------------
Dated this the 16th day of September, 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 accused No.4 in
Crime No.1573 of 2009 of Perumbavoor Police Station.
2. The offence alleged against the accused persons is under
Section 377 read with Section 34 of the Indian Penal Code.
3. The victim is a school boy. He was subjected to the
offence on several occasions. I have gone through the case diary.
4. Taking into account the facts and circumstances of the
case, I am of the view that the petitioner is not entitled to the
discretionary relief under Section 438 of the Code of Criminal
Procedure.
The Bail Application is accordingly dismissed.
(K.T.SANKARAN)
Judge
ahz/