Kerala High Court
T.S. Swaminathan vs State Of Kerala Rep. By Public on 30 April, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1891 of 2009()
1. T.S. SWAMINATHAN, S/O. SUBRAMANIAN,
... Petitioner
Vs
1. STATE OF KERALA REP. BY PUBLIC
... Respondent
2. THE SUB INSPECTOR OF POLICE,
For Petitioner :SRI.I.DINESH MENON
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice P.BHAVADASAN
Dated :30/04/2009
O R D E R
P. BHAVADASAN, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - -
B.A. No. 1891 of 2009
- - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 30th day of April, 2009.
ORDER
This is a petition filed under Section 438 of Criminal
Procedure Code. He apprehends arrest.
2. The allegations in the petition are of vague and
general nature. No details essential to consider an application
for anticipatory bail are discernible from the petition. It would
appear that what the petitioner seeks is a blanket order of
anticipatory bail. That is not possible in law. The petition is
hence dismissed.
P. BHAVADASAN,
JUDGE
ttb.