IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1943 of 2009()
1. THOMAS,AGED 45 YEARS,S/O.DEVASSY,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY PUBLIC
... Respondent
2. THE SUB INSPECTOR OF POLICE,CHALAKUDY
For Petitioner :SRI.V.M.KRISHNAKUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :13/07/2009
O R D E R
M.SASIDHARAN NAMBIAR, J.
------------------------------
B.A. No. 1943 of 2009
------------------------------------
Dated this the 13th day of July, 2009
O R D E R
Petitioner is 15th accused in Crime No. 666/06 of
Chalakudy Police Station. This petition is filed under Section
438 of the Code of Criminal Procedure for Anticipatory Bail.
The petitioner earlier filed Bail Application No. 6029/2008 for
the same relief which was disposed on 18.11.2008 under
Annexure-II Order. Petitioner is not entitled to approach this
Court again for the same relief when it is already found that
he is not entitled to the extraordinary relief under Section 438
of Code of Criminal Procedure. Remedy of the petitioner is to
surrender and seek regular bail. Petition is dismissed.
M. SASIDHARAN NAMBIAR, JUDGE
ln