High Court Kerala High Court

A.K.Babu vs State Of Kerala on 8 July, 2008

Kerala High Court
A.K.Babu vs State Of Kerala on 8 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4095 of 2008()


1. A.K.BABU, S/O.NARAYANAN, AGED 30 YEARS,
                      ...  Petitioner
2. KISHORE K.P., S/O.GOPALAN, AGED 29
3. PRAMOD K.P., S/O.KUNHIKANNAN, AGED 23
4. HEMESH, S/O.KELAPPAN, AGED 19 YEARS,

                        Vs



1. STATE OF KERALA, REP. BY PUBLIC
                       ...       Respondent

                For Petitioner  :SRI.K.P.SUDHEER

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :08/07/2008

 O R D E R
                                V. RAMKUMAR, J.

                           -------------------------------
                   Bail Application No.4095 of 2008
                           -------------------------------
                 Dated this the 8th day of July 2008

                                    O R D E R

Petitioners, who are accused Nos.1 to 4 in Crime

No.61/2008 of Meppayoor Police Station for offences punishable

under Sections 341, 323, 326 read with section 34 IPC seek

anticipatory bail.

2. The learned Public Prosecutor opposed the application.

3. Anticipatory bail cannot be granted in a case of this

nature. There is no reason why the petitioners should not

surrender before the Magistrate having jurisdiction and seek

regular bail. Accordingly, if the petitioners surrender before the

Magistrate concerned and file an application for regular bail

within two weeks from today, the same shall be considered and

disposed of preferably on the same date on which it is filed.

This application is disposed of as above.

Dated this the 8th day of July 2008

V.RAMKUMAR, JUDGE

css/