IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4095 of 2008()
1. A.K.BABU, S/O.NARAYANAN, AGED 30 YEARS,
... Petitioner
2. KISHORE K.P., S/O.GOPALAN, AGED 29
3. PRAMOD K.P., S/O.KUNHIKANNAN, AGED 23
4. HEMESH, S/O.KELAPPAN, AGED 19 YEARS,
Vs
1. STATE OF KERALA, REP. BY PUBLIC
... Respondent
For Petitioner :SRI.K.P.SUDHEER
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :08/07/2008
O R D E R
V. RAMKUMAR, J.
-------------------------------
Bail Application No.4095 of 2008
-------------------------------
Dated this the 8th day of July 2008
O R D E R
Petitioners, who are accused Nos.1 to 4 in Crime
No.61/2008 of Meppayoor Police Station for offences punishable
under Sections 341, 323, 326 read with section 34 IPC seek
anticipatory bail.
2. The learned Public Prosecutor opposed the application.
3. Anticipatory bail cannot be granted in a case of this
nature. There is no reason why the petitioners should not
surrender before the Magistrate having jurisdiction and seek
regular bail. Accordingly, if the petitioners surrender before the
Magistrate concerned and file 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.
Dated this the 8th day of July 2008
V.RAMKUMAR, JUDGE
css/