IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 7762 of 2006()
1. JOLLY ANTONY, S/O.MATHAI,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY C.I. OF
... Respondent
For Petitioner :SRI.R.DIVAKARAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :04/01/2007
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
BAIL APPLICATION NO. 7762 OF 2006
- - - - - - - - - ----------------------- - - - - - -
DATED THIS THE 4th DAY OF JANUARY, 2007
O R D E R
Petitioner who is the 3rd accused in Crime No.1598/06 of Central
Police Station, Ernakulam for offences punishable under sections 3 to 5
and 7 of the Immoral Traffic (Prevention) Act, 1956, seeks anticipatory
bail.
2. The learned Public Prosecutor opposed the application.
3. The case of the prosecution is that on 28.11.2006 at about
5.25 PM accused 1 and 2 were found naked in the room inside the Parlour
of which the 3rd accused (petitioner herein) is the licencee and were seen
indulging in sexual activities in a completely nude position. The first
accused was the customer and the second accused is a lady ostensibly
employed as a Therapist.
4. Anticipatory bail cannot be granted in a case of this nature.
There is no reason why the petitioner should not surrender before the
Magistrate concerned and seek regular bail. Accordingly, if the
petitioner surrenders before the Magistrate concerned and files an
application for regular bail, within 10 days from today, the same shall be
considered and disposed of, preferably on the same date on which it is
filed.
With this direction, this petition is disposed of.
V.RAMKUMAR, JUDGE
dsn