High Court Kerala High Court

Santhosh.K.R vs State Of Kerala on 2 June, 2009

Kerala High Court
Santhosh.K.R vs State Of Kerala on 2 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4 of 2009()


1. SANTHOSH.K.R.
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.S.RAJEEV

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :02/06/2009

 O R D E R
                           K.T.SANKARAN, J.
                       ----------------------------
                             B.A.No.4 of 2009
                       ----------------------------
                 Dated this the 2nd day of June, 2009


                                  ORDER

This is an application for anticipatory bail under Section 438 of

the Code of Criminal Procedure. The petitioner is the accused in Crime

No.287 of 2008 of Upputhara Police Station.

2. The offences alleged against the petitioner are under

Sections 376 and 312 of the Indian Penal Code.

3. I have gone through the case diary. Taking into account

the facts and circumstances of the case, the nature of the offence

involved and the allegations made against the petitioner, I do not think

that the petitioner is entitled to get anticipatory bail.

The Bail Application is accordingly dismissed.

K.T.SANKARAN,
JUDGE
csl

BA No. /2009 2

BA No. /2009 3

K.T.SANKARAN,
JUDGE
csl