Kerala High Court
Sandesh vs The State Of Kerala on 15 October, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6389 of 2010()
1. SANDESH, AGED 20,
... Petitioner
Vs
1. THE STATE OF KERALA, (SUB INSPECTOR OF
... Respondent
For Petitioner :SRI.SAJU J PANICKER
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :15/10/2010
O R D E R
V.RAMKUMAR, J.
----------------------------------------------
Bail Application No.6389 of 2010
------------------------------------------------
Dated this the 15th day of October, 2010
ORDER
The petitioner who is the first accused in Crime No.198
of 2010 of Paripally Police Station originally registered for
offences punishable under Sections 143, 147, 148, 341, 324,
427 & 452 read with Section 149 I.P.C., seeks anticipatory
bail.
2. The learned Public Prosecutor on instructions
submitted that Section 452 I.PC. has subsequently been
deleted and the remaining offences are bailable offences. If
so, this petition under Section 438 Cr.P.C. cannot be
maintained. This petition is accordingly dismissed without
prejudice to the right of the petitioner to seek regular bail
from the concerned Magistrate.
V.RAMKUMAR, JUDGE
skj