IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 7765 of 2007()
1. RAJU @ RAJU SAIT
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.P.SANTHOSH (PODUVAL)
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :08/01/2008
O R D E R
R. BASANT, J.
````````````````````````````````````````````````````
B.A. No. 7765 OF 2007 C
````````````````````````````````````````````````````
Dated this the 8th day of January, 2008
O R D E R
Application for anticipatory bail. Petitioner
apprehends arrest in a crime registered for offences
punishable, inter alia, under Section 379 IPC. According to
the petitioner, he is absolutely innocent and attempts are
being made to falsely implicate him in the crime.
2. Notice was given to the learned Public Prosecutor.
The learned Public Prosecutor submits that the petitioner has
not been arrayed as an accused so far in the crime. The
principal accused are in custody in some other case and their
arrest in the instant case has not been noted. They have to
be interrogated further. At the moment, the petitioner is not
an accused and he shall not be arrested, submits the learned
Public Prosecutor. The learned Public Prosecutor submits
that in case the petitioner is to be arrested in future in this
crime, the petitioner shall be given prior notice and prior
BA.7765/07
: 2 :
permission of this Court shall be sought before effecting such
arrest.
3. I take note of the submission of the learned Public
Prosecutor and hereby make record of the said undertaking. I
am satisfied that in these circumstances, no further directions
are necessary under Section 438 Cr.P.C. This petition is
accordingly dismissed accepting the submission/undertaking
of the learned Public Prosecutor.
(R.BASANT, JUDGE)
aks