High Court Kerala High Court

Valsalamony vs State Of Kerala on 19 June, 2008

Kerala High Court
Valsalamony vs State Of Kerala on 19 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3896 of 2008()


1. VALSALAMONY, W/O.RAJENDRAN, AGED 38 YRS,
                      ...  Petitioner
2. RAJENDRAN, S/O.VASUKUTTY, AGED 45 YEARS,

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE, EAROOR,

                For Petitioner  :SRI.R.SURAJ KUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :19/06/2008

 O R D E R
                                   K. HEMA, J.
                - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                             B.A.No. 3896 of 2008
                 - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                   Dated this the 19th day of June, 2008

                                      O R D E R

Application for anticipatory bail.

2. Though crime was registered under sections 447, 324, 326, 294

(b) read with section 34 IPC, the learned Public Prosecutor submitted all the

offences except under section 294(b) are deleted and hence there is only a

bailable offence now. This submission is recorded and the application is

disposed of.

K. HEMA,
JUDGE.

mn.