IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 2923 of 2007()
1. SAJI THOMAS, AGED 25 YEARS,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.S.SHANAVAS KHAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :23/05/2007
O R D E R
V. RAMKUMAR, J.
````````````````````````````````````````````````````
B.A. No. 2923 OF 2007
````````````````````````````````````````````````````
Dated this the 23rd day of May, 2007
O R D E R
Petitioner, who is the first accused in Crime No.169/07 of
Pathanamthitta Police Station for an offence punishable under section
498A read with section 34 IPC, seeks anticipatory bail. His earlier
request for anticipatory bail filed by him along with accused Nos.2 and 3
as B.A.No.1819/07 was turned down by this court, inter alia, taking note
of the fact that the marriage between the petitioner and the defacto
complainant took place on 20.11.06 and also the averments in the
complaint filed by the defacto complainant. The petitioner has not been
able to show any change of circumstance in his favour so as to pursue
me to grant anticipatory bail. I see no reason to grant any pre-arrest bail
to the petitioner.
This petition is accordingly dismissed.
(V. RAMKUMAR, JUDGE)
aks