High Court Kerala High Court

Thobias vs State Of Kerala on 29 May, 2009

Kerala High Court
Thobias vs State Of Kerala on 29 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2622 of 2009()


1. THOBIAS, S/O. VARUVEL, AGED 42,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY
                       ...       Respondent

2. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.K.RAMACHANDRAN

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :29/05/2009

 O R D E R
                      K.T.SANKARAN, J.

               -----------------------------------------
                       B.A.No.2622 of 2009
               -----------------------------------------

               Dated this the 29th May, 2009

                            O R D E R

This is an application for bail under Section 439 of the

Code of Criminal Procedure. The petitioner is the accused in

Crime No.108/09 of Ramamangalam Police Station.

2. The offence alleged against the petitioner is under

Section 302 of the Indian Penal Code.

3. The petitioner was arrested on 8.3.2009 and he is in

judicial custody.

4. The learned Public Prosecutor submits that the

petitioner belongs to Tamil Nadu and if he is released on bail,

there is every chance of the petitioner becoming scarce. The

investigation is in progress.

5. At this stage, I do not think it is proper to release the

petitioner on bail. Accordingly, the bail application is

dismissed.

K.T.SANKARAN, JUDGE
vgs.