IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 1534 of 2008()
1. K.S.RAJU, SWATHI HOUSE,
... Petitioner
2. TARO JOSEPH, KIZHEKKEMURI HOUSE,
3. ANILKUMAR P.BABY,
4. SAMBASIVAN.C.K., LALA BHAVAN,
5. M.T.THOMAS, MUNDUVELIKUNNEL HOUSE
Vs
1. CIRCLE INSPECTOR OF POLICE,
... Respondent
For Petitioner :SRI.M.P.MADHAVANKUTTY
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :11/03/2008
O R D E R
R.BASANT, J.
----------------------
B.A.No.1534 of 2008
----------------------------------------
Dated this the 11th day of March 2008
O R D E R
Application for anticipatory bail. Petitioners have come to
this court earlier claiming anticipatory bail and by order dated
8/2/2008 in B.A.Nos.677 and 770 of 2008, their application for
anticipatory bail was dismissed with the observation that they
must surrender and seek regular bail. The petitioners had
surrendered and sought regular bail. They have been released
on bail in crime No.25/08 of Changanachery police station in
which anticipatory bail was sought. They have also been
released in three other cases also in which they were arrayed as
accused.
2. The petitioners now apprehend that they may be
arrayed as accused in more cases and subjected to vexation of
arrest and detention.
3. The learned Public Prosecutor, after taking
instructions, submits that the petitioners are not required to be
arrested in any pending crime pending before the respondent.
The petitioners shall not be arrested in respect of any such crime
registered till this date, submits the learned Public Prosecutor.
B.A.No./08 2
4. In the light of the submissions of the learned Public
Prosecutor, the apprehension of the petitioners is found to be
without any basis or merit.
5. This petition is accordingly dismissed accepting the
submissions/undertaking of the learned Public Prosecutor.
(R.BASANT, JUDGE)
jsr
B.A.No./08 3
R.BASANT, J.
CRL.M.CNo.
ORDER
21ST DAY OF MAY2007