IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 1062 of 2007()
1. JALAL. P.M., S/O.MOIDEEN,
... Petitioner
Vs
1. THE STATE OF KERALA, REP. BY
... Respondent
For Petitioner :SRI.SIRAJ KAROLY
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :27/02/2007
O R D E R
V.RAMKUMAR, J.
----------------------------
Bail Application No. 1062/2007
-----------------------------
Dated this 27th day of February, 2007
O R D E R
The petitioner seeks anticipatory bail on the
allegation that Muvattupuzha police are at his heels in
connection with some non bailable offences registered against
him.
2. The learned Public Prosecutor, on instruction,
submitted that the petitioner is an accused in crime
No.56/2007 of Muvattupuzha police station for offences
punishable under Sections 447, 294(b), 341 and 323 IPC read
with Section 34 IPC. Since all the offences are bailable
offences, invocation of Section 438 Cr.P.C is misconceived.
3. The application is accordingly dismissed without
prejudice to the right of the petitioner to seek regular bail from
appropriate Court.
V.RAMKUMAR,
JUDGE
mrcs