IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 2168 of 2007()
1. ASHRAF, AGED 43 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.P.VIJAYA BHANU
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :11/04/2007
O R D E R
V.RAMKUMAR, J.
----------------------------
Bail Application No. 2168/2007
-----------------------------
Dated this 11th day of April, 2007
O R D E R
The petitioner, who is the second accused in Crime
No.156/2007 of Changaramkulam Police Station for offences
punishable under Sections 143, 147, 283 and 353 IPC read
with Section 149 IPC, seeks anticipatory bail.
2. The learned Public Prosecutor opposed the
application submitting inter alia that the petitioner is an
accused in two other crimes.
3. The case of the prosecution is that at about 6.00
p.m on 22.3.2007, the petitioner along with other accused
blocked the vehicles at Edappal Junction consequent on
prohibiting the sale of fish and they wrongfully restrained the
Sub Inspector of Police and his party from discharging their
official duties.
4. Anticipatory bail cannot be granted in a case of this
nature. There is no reason why the petitioner should not
surrender before the Magistrate concerned and seek regular
bail. Accordingly, if the petitioner surrenders before the
B.A.2168/2007
2
Magistrate concerned and files 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.
The application is disposed of as above.
V.RAMKUMAR,
JUDGE
mrcs