IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2026 of 2009()
1. MOHANAN, S/O. VELAYUDHAN,
... Petitioner
Vs
1. STATE OF KERALA, (SUB INSPECTOR OF
... Respondent
For Petitioner :SRI.V.SANTHARAM
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice P.BHAVADASAN
Dated :28/04/2009
O R D E R
P. BHAVADASAN, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - -
B.A. No. 2026 of 2009
- - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 28th day of April, 2009.
ORDER
This is a petition filed under Section 438 of Criminal
Procedure Code.
2. Petitioner is the first accused in Crime No. 91/09
of Kollengode Police Station alleged of having committed
offences under Sections 341, 323, 326, 307, 498(A) r/w
Section 34 IPC. He apprehends arrest.
3. On going through the records in the case it is
seen that, the claims of the petitioner are not very correct and
are seen attract. Learned counsel for the petitioner then
pointed out that if the petitioner is send to the jail, the chance of
reunion may become very rare. In the light of the said
submission by the learned counsel for the petitioner, even
though this Court is not inclined to grant anticipatory bail, the
petitioner is given the liberty to surrender before the court below
on or before 05.05.09 and move application for regular bail,
which the learned Magistrate may consider and pass order on
B.A. No. 2026/09
-:2:-
the very same day in accordance with law.
The application is disposed of as above.
P. BHAVADASAN,
JUDGE
ttb