High Court Kerala High Court

T.D.Peter vs State Of Kerala on 20 February, 2007

Kerala High Court
T.D.Peter vs State Of Kerala on 20 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1029 of 2007()


1. T.D.PETER, S/O. DEVASI, AGED 65 YEARS,
                      ...  Petitioner
2. ANNIE PETER, W/O. PETER, AGED 54 YEARS,

                        Vs



1. STATE OF KERALA, REP. BY
                       ...       Respondent

2. STATE OF KERALA, REP. BY

                For Petitioner  :SRI.K.S.HARIHARAPUTHRAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :20/02/2007

 O R D E R
                           V.RAMKUMAR, J.

                            ----------------------------

                              B.A. 1029/2007

                           -----------------------------

               Dated this  20th day of February, 2007


                                 O R D E R

The petitioners, who are the paternal grand

parents of a three year old child by name Leon Tharrakan and

who are the accused in crime No.20/2007 of Kallorkad Police

Station registered for an offence punishable under Section

363 IPC read with Section 34 IPC, seek anticipatory bail.

2. The learned Public Prosecutor opposed the

application submitting inter alia that the schedule to Cr.P.C

shows that the offence punishable under Section 363 is a

bailable offence. If so, the invocation of Section 438 Cr.P.C.

is misconceived.

3. This application is accordingly dismissed without

prejudice to the right of the petitioners to seek regular bail

from the appropriate court.

V.RAMKUMAR,

JUDGE

mrcs