High Court Kerala High Court

Daniel John vs State Of Kerala on 26 March, 2007

Kerala High Court
Daniel John vs State Of Kerala on 26 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1802 of 2007()


1. DANIEL JOHN, S/O. JOHN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.JOBI JOSE KONDODY

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :26/03/2007

 O R D E R
                               V. RAMKUMAR, J.


                   ````````````````````````````````````````````````````

                     B.A. Nos.1802 and 1811  OF 2007

                   ````````````````````````````````````````````````````

                   Dated this the 26th day of March, 2007


                                     O R D E R

The petitioner in B.A.No.1802/07 is the 5th accused in Crime

No.509/2006 of Thalassery Police Station for offences punishable under

sections 409, 468 and 471 IPC in respect of a Tavera car. The

petitioners in B.A.No.1811/2007n are accused Nos.5 and 6 in Crime

No.512/2006 of Thalassery Police Station for the very same offences in

respect of a Maruti Omni Van.

2. Learned Public Prosecutor opposed the applications

submitting, inter alia, that the vehicles in question have not been

recovered so far.

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 concerned and seek regular bail. Accordingly, if the

petitioners surrender before the Magistrate concerned and file separate

applications for regular bail in each of the cases, within two weeks from

today, each of those cases shall be considered and disposed of,

preferably on the same date on which such applications are filed.

These applications are disposed of as above.

(V. RAMKUMAR, JUDGE)

aks