IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 4423 of 2007()
1. K.VISWANATHAN, S/O.KOCHAPPI,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTING S.H.O.,
... Respondent
For Petitioner :SRI.C.P.PEETHAMBARAN
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :20/07/2007
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
B.A.No. 4423 of 2007
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 20th day of July, 2007
O R D E R
Application for anticipatory bail. The petitioner apprehends arrest as
an accused in Crime No. 363 of 2007 of Angamali Police Station. The
defacto complainant is none other than the wife of the petitioner. The
learned Prosecutor submits that there is no question of issuing any
direction under Section 438 Cr.P.C. as all the offences alleged in the said
crime are bailable offences. The petitioner can appear before the
Investigating Officer and claim to be released on bail even without any
directions of this Court, it is submitted.
2. That submission of the learned Prosecutor is taken note of and
recorded. In the light of the above submissions, the apprehension
entertained by the petitioner that he may be arrested on the allegation of
having committed non-bailable offence is found to be without any merit or
basis.
3. This application is hence dismissed with the above observations.
(R. BASANT)
tm Judge