High Court Kerala High Court

Raveendran vs State Of Kerala on 11 June, 2009

Kerala High Court
Raveendran vs State Of Kerala on 11 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3062 of 2009()


1. RAVEENDRAN, AGED 66 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY
                       ...       Respondent

                For Petitioner  :SRI.B.PRAMOD

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :11/06/2009

 O R D E R
                         K.T. SANKARAN, J.
                     ---------------------------
                     B.A. No. 3062 of 2009
                 ------------------------------------
               Dated this the 11th day of June, 2009

                              O R D E R

This is an application for bail under Section 438 of the

Code of Criminal Procedure. The petitioner is the 3rd accused in

Crime No. 796/2008 of Cherthala Police Station.

2. The offences alleged against the petitioner are under

Sections 406, 420 read with Section 34 of the Indian Penal Code.

3. The learned Public Prosecutor submitted that charge

was laid on 8/06/2009.

Reserving the liberty of the petitioner to apply for regular

bail, the Bail Application is closed.

K.T. SANKARAN, JUDGE

scm