IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2168 of 2008()
1. A.C.VARKEY, S/O.CHACKO, STATE CHAIRMAN,
... Petitioner
2. BABY ZACHARIA, S/O.N.J.ZACHARIA, STATE
3. MARTIN THOMAS, CHAIRMAN, FARMERS RELIEF
4. BABY KUTTY ABRAHAM, S/O.ABRAHAM P.G.,
5. JOLLYKUTTY VARGHESE, S/O.VARGHESE,
6. SUNNY P.J., S/O.JOSEPH, PONNAMATAM
7. V.M.JOHN, VALAYI HOUSE, THAMARASSERY P.O
8. JIMMY JOSEPH, MATTATHIL HOUSE,
9. DAWN THOMAS, EDAYANTHARATH HOUSE,
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE SUB INSPECTOR OF POLICE, BALUSSERY
3. THE ASSISTANT SUB INSPECTOR OF POLICE,
For Petitioner :SRI.GOVIND K.BHARATHAN (SR.)
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :23/05/2008
O R D E R
V. RAMKUMAR, J.
-----------------------------------
Bail Application No.2168 of 2008
----------------------------------
Dated this the 23rd day of May 2008
O R D E R
In this petition filed under Section 438 Cr.P.C., the
petitioners seek anticipatory bail on the allegation that the
Balussery police are at their heels in connection with Crime
No.182/2008 registered for offences punishable under Sections
143, 147, 448 and 353 read with Section 149 IPC. As per the
interim order dated 7.4.2008, this Court granted anticipatory bail
to petitioners 1 to 3, who are respectively accused Nos.2, 3 and
1.
2. The learned Public Prosecutor, on instructions, submitted
that petitioners 4 to 9 are not yet arrayed as accused in the
above crime so far. If so, the apprehension of arrest and
harassment entertained by the petitioners 4 to 9 is unfounded. In
case petitioners 4 to 9 are arrayed as accused, they have
undoubtedly the right to approach the appropriate court and
seek appropriate reliefs. Sustaining the earlier order granting
anticipatory bail to petitioners 1 to 3 and reserving the above
right of petitioners 4 to 9, this petition is disposed of.
V.RAMKUMAR, JUDGE
css/