IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 223 of 2009()
1. JINESH E.GEORGE, AGED 28 YEARS,
... Petitioner
Vs
1. STATE OF KERALA BY THE DEPUTY
... Respondent
For Petitioner :SRI.BABU S. NAIR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :16/02/2009
O R D E R
K. HEMA, J.
---------------------------------------------------
Bail Appl. No.223 of 2009
---------------------------------------------------
Dated this the 16th day of February, 2009.
ORDER
Petition for anticipatory bail.
2. The alleged offence is under Sections 9 and 10 of
the Prevention of Corruption Act. According to prosecution,
petitioner was travelling along with first accused, who is the
Deputy Commissioner of Transport. The car in which they were
travelling was intercepted by the authorities concerned in the
presence of Deputy Superintendent of Police and Rs.35,000/- was
taken from the possession of the petitioner and a crime was
registered under the above said section.
3. Learned Public Prosecutor submitted that, though a
a crime is registered against the petitioner, police has no
intention to arrest him. This submission is recorded. Hence, no
ground exists to grant anticipatory bail to petitioner.
4. If the petitioner is required for arrest and
interrogation, he shall be given notice in writing well in advance,
giving reasonable time for appearance before the police in
accordance with law and there is a direction accordingly.
This petition is disposed of accordingly.
K. HEMA, JUDGE.
Krs.