IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 7545 of 2006()
1. GIRISH, S/O. KALLEVEETTIL SANKARANKUTTY,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. SUB INSPECTOR OF POLICE,
For Petitioner :SRI.V.M.KRISHNAKUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :20/12/2006
O R D E R
V. RAMKUMAR, J.
-------------------------------
Bail Application No. 7545 of 2006
-------------------------------
DATED: December 20, 2006
O R D E R
Petitioner who is the sole accused in Crime No. 477/06 of
Mathilakam Police Station for an offence punishable under Sec. 376
I.P.C., seeks anticipatory bail. The victim is the petitioner’s younger
brother’s wife.
3. Anticipatory bail cannot be granted in a case of this
nature. It is too early to conclude that the petitioner is not guilty of
the offence alleged against him. It is for the petitioner to seek regular
bail after surrendering before the concerned Magistrate’s Court.
Accordingly, if the petitioner surrenders before the magistrate court
and files an application for regular bail within two weeks from today,
the same shall be considered and disposed of preferably on the same
day on which it is filed.
With the above observation this application is dismissed.
Sd/- V.RAMKUMAR,
JUDGE.
/true copy/