IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 190 of 2007()
1. G. VIPINAN,
... Petitioner
2. V.V. MANU,
Vs
1. STATE OF KERALA,
... Respondent
2. SUGATHAN,
For Petitioner :SMT.SADHANA KUMARI ESWARI
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :15/01/2007
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
BAIL APPLICATION NO. 190 OF 2007
- - - - - - - - - ----------------------- - - - - - -
DATED THIS THE 15th DAY OF JANUARY, 2007
O R D E R
Petitioners who are the Chief Editor and Managing Editor of a
Malayalam fortnightly by name ‘Polygraph’, seek anticipatory bail on
the allegation that the Kollam East Police are at their heels at the
instance of one Sugathan.
2. Learned Public Prosecutor on instructions submitted that
the petitioners are accused 1 and 2 in Crime No.24/07 of Kollam Police
Station now registered for offences punishable under sections 294(b)
and 506(i) IPC, both of which are bailable offences. If so, invocation
of section 438 Cr.P.C. is misconceived.
This petition is closed without prejudice to the right of the
petitioner to seek regular bail from the Magistrate concerned.
V.RAMKUMAR, JUDGE
dsn