Kerala High Court
Sudheer vs State Of Kerala on 10 June, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3029 of 2009()
1. SUDHEER, S/O. NOCHUKANNU,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.LIJU. M.P
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :10/06/2009
O R D E R
K.T.SANKARAN, J.
------------------------------------------------------
B.A. NO. 3029 OF 2009
------------------------------------------------------
Dated this the 10th June, 2009
O R D E R
This is an application for anticipatory bail under Section 438 of the
Code of Criminal Procedure. The petitioner is the accused in Crime
No.140 of 2009 of Chirayinkeezhu Police Station.
2. The offence alleged against the petitioner is under Sections
498(A), 452 and 324 of the Indian Penal Code.
3. I have gone through the CD file. Taking into account the facts
and circumstances of the case, the nature of the offence and the injury
sustained by the wife of the petitioner and her father, I do not think that
this is a fit case where anticipatory bail can be granted to the petitioner.
The Bail Application is accordingly dismissed.
(K.T.SANKARAN)
Judge
ahz/