High Court Kerala High Court

Dominic vs The State Of Kerala on 29 May, 2008

Kerala High Court
Dominic vs The State Of Kerala on 29 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3360 of 2008()


1. DOMINIC,S/O. JACOB, THANNIKKAL HOUSE
                      ...  Petitioner
2. SAJU VARGHESE,S/O.VARKEY,
3. VARKEY,S/O.JOSEPH, POOLANJIMEDU,
4. SANKARAN,S/O. PARAN,ANAPPARAPPOYIL HOUSE
5. GANGADARAN NAIR,S/O. KUNJIRAMAN NAIR
6. BALAN NAIR, S/O. KUNJIRAMAN NAIR
7. MANIKKAM,

                        Vs



1. THE STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.SAKIR.K.H.

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :29/05/2008

 O R D E R
                             K.HEMA, J.

                 -----------------------------------------
                        B.A.No. 3360 of 2008
                 -----------------------------------------

              Dated this the 29th day of May, 2008

                              O R D E R

This petition is for anticipatory bail.

2. A crime as Cr.No.389 of 2008 is registered against the

petitioners involving a non-bailable offence. It is submitted by

learned Public Prosecutor that as per the instructions, the police is

proceeding to refer the matter after investigation. Hence,

petitioners are not required for arrest. This submission is recorded

and this petition is disposed of accordingly.

K.HEMA, JUDGE

vgs.