High Court Kerala High Court

P.J.Jofy (41) vs State Of Kerala on 21 January, 2009

Kerala High Court
P.J.Jofy (41) vs State Of Kerala on 21 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 248 of 2009()


1. P.J.JOFY (41) S/O.JOHN, PUTHEN VELIYIL,
                      ...  Petitioner
2. VERONICA (68) W/O.JOHN  -DO-
3. PRASANNA (40) W/O.PAULOSE, ILLICKAL
4. MINI (38) W/O.TOMY, PUTHENVELIYIL
5. BINDU (35), W/O.PAULY, PATHYALA HOUSE,
6. POLY (36) S/O.GEORGE, DO-

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.SUBAL J.PAUL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :21/01/2009

 O R D E R
                              K.HEMA, J.

                  -----------------------------------------

                         B.A.No.248 of 2009

                  -----------------------------------------

                 Dated this the 21st January, 2009

                               O R D E R

This petition is for anticipatory bail.

2. The alleged offence is under Section 498A of the Indian

Penal Code. Learned counsel for petitioners submitted that accused

2 to 6 are already deleted from the array of accused and charge

sheet has been laid only against first petitioner. First petitioner

intends to surrender before the Magistrate Court concerned and

hence, this petition is not pressed, it is submitted.

On hearing both sides, I am satisfied that the following order

is passed:

1) First petitioner shall surrender before the

Magistrate Court concerned or the

investigating officer within 7 days from

today and whether he surrenders or not,

police is at liberty to arrest him and

proceed in accordance with law.

2) No further petition for anticipatory bail in

this crime by first petitioner will be

entertained by this Court hereafter.

3) Prayer for anticipatory bail by petitioners 2

to 6 is rejected as infructuous.

Petition is dismissed.

K.HEMA, JUDGE

vgs.