IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2598 of 2009()
1. VINOD, S/O. UNNI,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY THE
... Respondent
For Petitioner :SRI.C.R.SIVAKUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :25/05/2009
O R D E R
M.SASIDHARAN NAMBIAR,J.
------------------------------------------
B.A.NO. 2598 OF 2009
------------------------------------------
Dated 25th May 2009
O R D E R
Petitioner is the accused in Crime
No.198/2009 of Pathanapuram police station. Case
against petitioner is that he committed offence under
Section 511 read with Section 376 of Indian Penal Code.
He had earlier filed B.A.No.2062/2009 for anticipatory
bail before this court. This court finding that
petitioner is not entitled to anticipatory bail
dismissed the application on 21/4/2009. He is not
entitled to file another petition for anticipatory bail
when this court has already found that considering
the nature of the offence he is not entitled to
anticipatory bail under Section 438 of Code of Criminal
Procedure. This petition is therefore dismissed.
Petitioner is at liberty to surrender and move for bail
before the Magistrate.
M.SASIDHARAN NAMBIAR,
JUDGE.
uj.