Kerala High Court
Raveendran vs State Of Kerala on 11 June, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3067 of 2009()
1. RAVEENDRAN, AGED 6 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY PUBLIC
... 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. 3067 of 2009
------------------------------------
Dated this the 11th day of June, 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 the
3rd accused in Crime No.862/2008 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 counsel for the petitioner submitted
that charge was laid on 27/04/2009.
Therefore, leaving open the right of the petitioner to
apply for regular bail, this Bail Application is closed.
K.T. SANKARAN, JUDGE
scm