IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 7433 of 2007()
1. KABEER, S/O.HANEEFA, AGED 45 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. CIRCLE INSPECTOR OF POLICE, CB CID,
For Petitioner :SRI.P.R.VENKETESH
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :05/12/2007
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
B.A.No. 7433 of 2007
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 5th day of December, 2007
O R D E R
The short prayer of the petitioner, who faces allegations under
Section 420 r/w. 34 I.P.C. and in whose favour anticipatory bail was
granted by the learned Sessions Judge as per order dt. 13.9.2007, is that
he may be given extension of time to surrender before the learned
Magistrate and seek regular bail. The prayer to that effect was rejected
by the learned Sessions Judge.
2. I have heard the learned Prosecutor. The learned Prosecutor
does not raise any objection. I am satisfied that the petitioner can be
granted time till 12.12.2007 to surrender before the learned Magistrate
and seek regular bail in the ordinary course. The learned Prosecutor
accepts and undertakes that the petitioner shall not be arrested till that
date. The petitioner’s application for regular bail must be considered
by the learned Magistrate and appropriate orders passed expeditiously.
3. This application is allowed to the above extent.
(R. BASANT)
tm Judge