IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2872 of 2009()
1. RAJESH B.NAIR,SHOBHALAYAM,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.P.VINODKUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :09/06/2009
O R D E R
K.T.SANKARAN, J.
-------------------------------
B.A.No.2872 of 2009
-------------------------------
Dated this the 9th day of June, 2009
ORDER
This is an application for anticipatory bail under Section 438 of
the Code of Criminal Procedure. The petitioner is the accused in Crime
No.528 of 2009 of Adoor Police Station.
2. The offence alleged against the petitioner is under Sections
498A and 306 of the Indian Penal Code.
3. After having heard the learned counsel for the petitioner
and the learned public prosecutor and after perusing the case diary, I
do not think that this is a fit case for granting anticipatory bail to the
petitioner. The matter requires further investigation. If anticipatory
bail is granted to the petitioner, it would affect the proper investigation
of the case.
Accordingly, the Bail Application is dismissed.
K.T.SANKARAN,
JUDGE
csl