High Court Kerala High Court

Baiju K.K. vs State Of Kerala on 11 August, 2010

Kerala High Court
Baiju K.K. vs State Of Kerala on 11 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3584 of 2010()


1. BAIJU K.K., AGED 39 YEARS,
                      ...  Petitioner
2. RAMESH P.R., AGED 26 YEARS,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE CIRCLE INSPECTOR OF POLICE,

                For Petitioner  :SRI.RAJAGOPAL PADIPPURACKAL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :11/08/2010

 O R D E R
                        V.RAMKUMAR, J.
            ------------------------------------------------
             Bail Application No.3584 of 2010
           -------------------------------------------------
          Dated this the 11th day of August, 2010

                               ORDER

In this petition filed under Sec.438 Cr.P.C. the

petitioners (Accused Nos.5 & 7) seek anticipatory bail on the

allegation that they are sought to be arrested by Vazhakulam

police in connection with CB CID Cr.210/CR/SII/08 (Crime

No.406/2008) registered for an offence punishable under

Section 489 A, B, C, D and 34 I.P.C.

2. The learned Public Prosecutor opposed the

application.

3. Having regard to the facts and circumstances of the

case including the fact that grave offences are involved,

anticipatory bail cannot be granted to the petitioners . There

is no reason why they should not approach the Magistrate

concerned and seek regular bail after their arrest.

This petition is accordingly dismissed.

V.RAMKUMAR, JUDGE

skj