High Court Kerala High Court

M.Valsalam vs State Of Kerala on 3 August, 2010

Kerala High Court
M.Valsalam vs State Of Kerala on 3 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4531 of 2010()


1. M.VALSALAM,
                      ...  Petitioner
2. PUSHPAM SAIMON

                        Vs



1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.S.RAJEEV

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :03/08/2010

 O R D E R
                        V.RAMKUMAR, J.
            ------------------------------------------------
             Bail Application No.4531 of 2010
           -------------------------------------------------
          Dated this the 3rd day of August, 2010

                               ORDER

The petitioners, who are accused Nos.1 and 2 in Crime

No.271 of 2010 of Kanjiramkulam Police Station originally

registered for offences punishable under Sections 294(b), 341,

323, 324, 506(ii) & 379 read with Section 34 I.P.C. seek

anticipatory bail.

2. The learned Public Prosecutor on instructions

submitted that the offences punishable under Sections 294(b),

506(ii) & 379 I.P.C. have since been deleted and the surviving

offences are bailable offences. If so, the invocation of Section

438 of Code of Criminal Procedure is misconceived.

Recording the submission made by the learned Public

prosecutor this petition is closed without prejudice to the right

of the petitioners to apply for regular bail before the

Magistrate concerned.

V.RAMKUMAR, JUDGE

skj