IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 4727 of 2007()
1. ULAHANNAN, AGED 67 YEARS, S/O.AUGUSTHY,
... Petitioner
2. BAIJU, AGED 40 YEARS, S/O.ULAHANNAN,
3. SHIJU, AGED 30 YEARS, S/O.ULHANNAN,
4. OUSEPACHAN, AGED 60 YEARS,
5. THOMACHAN @ THOMAS, AGED 47 YEARS,
6. JOHNSON, S/O.AUGUSTHY, AGED 42 YEARS,
7. MATHEW @ MATHACHAN,
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.SAKIR.K.H.
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :06/08/2007
O R D E R
R.BASANT, J.
----------------------
B.A.No.4727 of 2007
----------------------------------------
Dated this the 6th day of August 2007
O R D E R
Application for anticipatory bail. The petitioners
apprehend arrest in crime No.81/2007 registered inter alia
under Sections 308 and 452 I.P.C. It is the case of the
petitioners that this crime is a counter blast against the
complaint under Section 498A I.P.C filed by the daughter of the
first petitioner.
2. The learned Public Prosecutor, after taking
instructions submits that the investigation has revealed the
falsity of the allegations. The police have already filed a
negative final report. The petitioners are not required to and
shall not be arrested in this case, submits the learned Public
Prosecutor.
3. The submissions of the learned Public Prosecutor is
taken note of and recorded. The apprehension of the petitioner
is in these circumstances found to be without any merit. This
bail application is accordingly dismissed.
(R.BASANT, JUDGE)
jsr
// True Copy// PA to Judge
B.A.No. 2
B.A.No. 3
R.BASANT, J.
CRL.M.CNo.
ORDER
21ST DAY OF MAY2007