High Court Kerala High Court

P.K.Kunjikammu Haji vs State Of Kerala on 4 February, 2008

Kerala High Court
P.K.Kunjikammu Haji vs State Of Kerala on 4 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 624 of 2008()


1. P.K.KUNJIKAMMU HAJI,
                      ...  Petitioner

                        Vs



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

2. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.VARGHESE C.KURIAKOSE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :04/02/2008

 O R D E R
                             R. BASANT, J.


             ````````````````````````````````````````````````````

                       B.A. No. 624 OF 2008 C

             ````````````````````````````````````````````````````

             Dated this the 4th day of February, 2008


                                O R D E R

Application for anticipatory bail. Petitioner

apprehends arrest on the allegation that he has committed

non-bailable offences. The petitioner was not in a position to

ascertain the details of the crime, if any, registered against

him and accordingly the petitioner has come to this Court

seeking anticipatory bail.

2. The learned Public Prosecutor submits that the

petitioner need not apprehend any such arrest for non-

bailable offences. Crime No.566/07 of the Kalpakancherry

police station has already been registered. Investigation into

that crime is now complete. Final report has already been

filed alleging offences punishable under sections 448, 427

and 323 IPC. All offences alleged are bailable. Petitioner can

appear before the investigating officer or the learned

BA.624/08

: 2 :

Magistrate and claim bail under section 436 Cr.P.C. No

directions under section 438 Cr.P.C. are, in these

circumstances, necessary, submits the learned Public

Prosecutor.

3. I find merit in the opposition by the learned Public

Prosecutor. The learned counsel for the petitioner also

accepts that if that be so, no further directions under section

438 Cr.P.C. are necessary.

4. The submissions of the learned Public Prosecutor

are accepted and this petition is accordingly dismissed as

closed.

(R.BASANT, JUDGE)

aks