High Court Kerala High Court

Santhosh vs State Of Kerala on 16 April, 2008

Kerala High Court
Santhosh vs State Of Kerala on 16 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 2372 of 2008()


1. SANTHOSH, S/O SURESH,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.C.RAJENDRAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :16/04/2008

 O R D E R
                           M. Sasidharan Nambiar, J.
                     - - - - - - - - - - - - - - - - - - - - - - - - - - -
                      Bail Application No. 2372 of 2008
                     - - - - - - - - - - - - - - - - - - - - - - - - - - -
                    Dated this the 16th day of April, 2008

                                       O R D E R

This application filed under Sec. 439 Cr.P.C. for regular bail.

Petitioner earlier filed B.A. No. 1811/2008, which was dismissed on 24-3-

2008 holding that considering the nature of the materials collected and the

stage of investigation, the petitioner could not be released on bail. He was

directed not to move for bail prior to 4-4-2008. On hearing the learned

counsel for the petitioner I do not find that it is in the interest of justice to

grant bail at this stage. Hence, the application is dismissed.

M.Sasidharan Nambiar,
Judge.

mn