IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4399 of 2009()
1. KRISHNANKUTTY, AGED 70 YEARS,KUTTISSERY
... Petitioner
2. SHAJI,S/O.KRISHNANKUTTY,KUTTISSERY
3. BINU,C/O.KRISHNANKUTTY,KUTTISSERY
Vs
1. THE STATE OF KERALA REPRESENTED BY THE
... Respondent
For Petitioner :SRI.G.SUKUMARA MENON
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :22/09/2009
O R D E R
K.T.SANKARAN, J.
------------------------------------------------------
B.A. NO. 4399 OF 2009
------------------------------------------------------
Dated this the 22nd 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 petitioners are accused Nos.1
to 3 in Crime No.252 of 2009 of Changanassery Police Station.
2. The offences alleged against the petitioners are under
Sections 323, 324 and 326 of the Indian Penal Code.
3. Learned Public Prosecutor submitted that Section 326 is
substituted by Section 325 of the Indian Penal Code and that now
Section 326 stands deleted from the Sections of offences allegedly
committed by the accused. The offences alleged against the
petitioners, as of now, are bailable.
Therefore, this Bail Application is closed.
(K.T.SANKARAN)
Judge
ahz/