IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 970 of 2007()
1. MUNICHAND JAIN ALIAS MAMA SAIT,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. SUB INSPECTOR OF POLICE,
For Petitioner :SRI.M.P.KRISHNAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :13/02/2007
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
BAIL APPLICATION NO. 970 OF 2007
- - - - - - - - - ----------------------- - - - - - -
DATED THIS THE 13th DAY OF FEBRUARY, 2007
O R D E R
Petitioner who is the accused in Crime No.350/06 of
Kunnamkulam Police Station for an offence punishable under section
379 read with section 34 IPC for allegedly having committed theft of
an autorickshaw, seeks anticipatory bail.
2. The petitioner had moved the Sessions Court, Thrissur
under section 438 Cr.P.C. seeking anticipatory bail. That court was not
inclined to grant anticipatory bail to the petitioner. That court,
however, directed the petitioner to surrender before the Magistrate
concerned within one month and then apply for regular bail.
3. Even though the petitioner seeks anticipatory bail, the
learned counsel finally made a limited request to have his application
for regular bail considered on the same day by the Magistrate.
Accordingly, if the petitioner surrenders before the J.F.C.M.,
Kunnamkulam and files an application for regular bail, within two
weeks from today, the same shall be considered and disposed of,
preferably on the same date on which it is filed.
This application is disposed of as above.
V.RAMKUMAR, JUDGE
dsn1