IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 7518 of 2007()
1. SUDHEER, S/O.CHANDRAHASA,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY SHO
... Respondent
For Petitioner :SRI.T.B.SHAJIMON
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :07/12/2007
O R D E R
R.BASANT, J.
----------------------
B.A.No.7518 of 2007
----------------------------------------
Dated this the 7th day of December 2007
O R D E R
Application for anticipatory bail. The petitioner faces
allegations in a crime registered initially under Section 304
I.P.C. The Section of offence has subsequently been altered to
Section 304A and 279 I.P.C, submits the learned Public
Prosecutor. Thus, at the moment, the petitioner faces
allegations for offences which are bailable only.
2. That submission of the learned Public Prosecutor is
taken note of and recorded. Report of that fact has already been
filed before the learned Magistrate concerned, submits the
learned Public Prosecutor.
3. It is for the petitioner now to appear before the
investigating officer or the learned Magistrate having
jurisdiction and then claim bail under Section 436 Cr.P.C.
4. This petition is accordingly dismissed.
(R.BASANT, JUDGE)
jsr
B.A.No./07 2
B.A.No./07 3
R.BASANT, J.
CRL.M.CNo.
ORDER
21ST DAY OF MAY2007