High Court Kerala High Court

Selvarajan Achari vs State Of Kerala on 26 October, 2009

Kerala High Court
Selvarajan Achari vs State Of Kerala on 26 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6149 of 2009()


1. SELVARAJAN ACHARI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.K.RAVEENDRAN

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :26/10/2009

 O R D E R
                       K.T. SANKARAN, J.
                     ---------------------------
                     B.A. No. 6149 of 2009
                 ------------------------------------
            Dated this the 26th day of October, 2009

                            O R D E R

Apprehending arrest by Ettumanoor Police in Crime No.

452/2009 on an accusation of having committed non bailable

offence, the petitioner has filed this application for anticipatory

bail under Section 438 of the Code of Criminal Procedure.

2. The offences alleged against the accused person are

under Section 457 and 511 of 380 of the Indian Penal Code.

3. The learned Public Prosecutor submitted that the

petitioner is suspected to have received the stolen property.

The accused persons who committed the theft have not been

arrested. Only after their arrest, it could be ascertained

whether the petitioner has committed the offence. As of now,

the petitioner is not an accused in the case and it is submitted

that there is no intention for the investigating officer to arrest

the petitioner.

This submission is recorded and the bail application is

closed with liberty of the petitioner to approach this court

again as and when occasion arises.

K.T. SANKARAN, JUDGE.

ln