IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 1802 of 2007()
1. DANIEL JOHN, S/O. JOHN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.JOBI JOSE KONDODY
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :26/03/2007
O R D E R
V. RAMKUMAR, J.
````````````````````````````````````````````````````
B.A. Nos.1802 and 1811 OF 2007
````````````````````````````````````````````````````
Dated this the 26th day of March, 2007
O R D E R
The petitioner in B.A.No.1802/07 is the 5th accused in Crime
No.509/2006 of Thalassery Police Station for offences punishable under
sections 409, 468 and 471 IPC in respect of a Tavera car. The
petitioners in B.A.No.1811/2007n are accused Nos.5 and 6 in Crime
No.512/2006 of Thalassery Police Station for the very same offences in
respect of a Maruti Omni Van.
2. Learned Public Prosecutor opposed the applications
submitting, inter alia, that the vehicles in question have not been
recovered so far.
3. Anticipatory bail cannot be granted in a case of this nature.
There is no reason why the petitioners should not surrender before the
Magistrate concerned and seek regular bail. Accordingly, if the
petitioners surrender before the Magistrate concerned and file separate
applications for regular bail in each of the cases, within two weeks from
today, each of those cases shall be considered and disposed of,
preferably on the same date on which such applications are filed.
These applications are disposed of as above.
(V. RAMKUMAR, JUDGE)
aks