IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7573 of 2009()
1. PAVI SANKER, AGED 20 YEARS, S/O.
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.DILEEP P.PILLAI
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice P.BHAVADASAN
Dated :30/12/2009
O R D E R
P. BHAVADASAN, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - -
B.A. No. 7573 of 2009
- - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 30th day of December, 2009.
ORDER
This is a petition filed under Section 438 of
Criminal Procedure Code seeking anticipatory bail.
2. Petitioner is the seventh accused in Crime
No.1108 of 2009 of Kundara Police Station for having
committed offences punishable under Sections 143, 144, 147,
148, 323, 324, 452, 326 and 308 read with Section 149 Indian
Penal Code.
3. It is unnecessary to go into the facts in detail
because an application filed by the petitioner has been
dismissed earlier. No convincing materials are shown as of
now to warrant a conclusion that there is a change of
circumstance. However, considering the acts alleged against
the petitioner, it is felt that he may be given an opportunity to
surrender before the court below.
The application is disposed of as follows:
B.A. 7573/2009. 2
i) Petitioner shall surrender before the JFCM concerned
on or before 6.1.2010 and move an application for
regular bail, which the learned Magistrate may dispose of
in accordance with law on the same day itself as far as
possible after hearing the learned Public Prosecutor.
P. BHAVADASAN,
JUDGE
sb.