High Court Kerala High Court

Abdhurahiman vs State Of Kerala on 5 February, 2009

Kerala High Court
Abdhurahiman vs State Of Kerala on 5 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7609 of 2008()



1. ABDHURAHIMAN
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.SUNNY MATHEW

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :05/02/2009

 O R D E R
                           K. HEMA, J.
        =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                     B.A. No. 7609 of 2009
        =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
           Dated this the 5thday of February, 2009

                            O R D E R

Petition for anticipatory bail.

2. The alleged offences are under sections 143, 147, 148,

341, 323, 324 and 307 read with section 149 IPC. According to

prosecution, petitioner along with other accused assaulted de

facto complainant and committed various offences on 9-12-

2007.

3. Learned counsel for petitioner submitted that this is

only a case under section 324 IPC, but offence under section 308

IPC was later included only to harass petitioner.

4. Learned Public Prosecutor submitted that crime was

registered in the year 2007 and investigation is completed and

charge sheet is laid. Therefore, police has no intention to arrest

petitioner in any non bailable offence. These submissions are

recorded. It is also submitted that petitioner may be directed to

surrender before the court and seek bail under section 437

Cr.P.C.

On hearing both sides, I am satisfied that there is no

BA 7609/08 -2-

ground to grant anticipatory bail. Petitioner may seek bail under

section 437 Cr.P.C. by surrender before the court or on

appearance on receipt of summons.

This petition is dismissed.

K.HEMA, JUDGE.

mn.