Kerala High Court
Madhu Kumar.S.S vs Sub Inspector Of Police on 4 August, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4290 of 2010()
1. MADHU KUMAR.S.S.,
... Petitioner
Vs
1. SUB INSPECTOR OF POLICE,
... Respondent
For Petitioner :SRI.R.KRISHNA RAJ
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :04/08/2010
O R D E R
* * * *V.*RAMKUMAR,*J.* * * *
* * * * * * * *
Bail Application No. 4290 of 2010
* * * * * * * * * * * * * * * * * *
Dated: 4th day of August, 2010
ORDER
Since the offence is one punishable under Section 354
I.P.C. which is a bailable offence, invocation of Sec. 438 is
misconceived. Hence, this application is dismissed without
prejudice to the right of the petitioner to seek regular bail
before the Magistrate concerned.
Sd/-V. RAMKUMAR,
(JUDGE)
/true copy/
P.S. to Judge
ani.