IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1688 of 2010()
1. RENNI MATHEW, AGED 37 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.BABU CHERUKARA
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :25/03/2010
O R D E R
K.T.SANKARAN, J.
---------------------------------------------
B.A.No.1688 of 2010
---------------------------------------------
Dated this the 25th day of March, 2010
O R D E R
The petitioner apprehends arrest by the Cyber Cell,
Thiruvananthapuram on an accusation of the petitioner having
committed a non bailable offence under the Information
Technology Act.
The learned Director General of Prosecution submitted that
the offence alleged against the petitioner is under Section 66(A)
(a)(b) of the Information Technology Act and as per Section 77B
of the Act, the said offence is bailable.
Since the offence alleged against the petitioner is bailable,
this application under Section 438 of the Code of Criminal
Procedure is not maintainable. Accordingly, the Bail Application
is dismissed as not maintainable.
K.T.SANKARAN,
JUDGE
csl