Kerala High Court
Subhaash vs State Of Kerala on 2 July, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4227 of 2008()
1. SUBHAASH, MANGALATHU VEEDU, OLAPPARA
... Petitioner
2. RATHEESH, PUTHEN VEEDU, OLAPPARA,
3. REJI, PUTHEN VEEDU, DO.DO.
4. VANESH, VANESH BHAVAN, THODIKANDAM
5. PRADEEP, PUTHEN VEEDU, OLAPPARA,
6. BIJU, BIJU VILASOM, DO.DO.
7. BINU, BIJU VILASOM, DO.DO.
8. SABU, SANTHOSH VILASOM, DO.DO.
9. VINOD, VENGAVILA HOUSE,DO.DO.
10. BIJU, PEZHUVILA HOUSE, DO.DO.
Vs
1. STATE OF KERALA, REP. BY PUBLIC
... Respondent
For Petitioner :SRI.R.SURAJ KUMAR
For Respondent : No Appearance
The Hon'ble MRS. Justice K.HEMA
Dated :02/07/2008
O R D E R
K.HEMA, J.
—————————————–
B.A.No. 4227 of 2008
—————————————–
Dated this the 2nd July, 2008
O R D E R
This petition is for anticipatory bail.
2. The alleged offences are under Sections 323, 324, 427, 294
and 294(b) read with 34 of Indian Penal Code. All the offences are
bailable. Hence, anticipatory bail cannot be granted.
This petition is dismissed.
K.HEMA, JUDGE
vgs.