High Court Kerala High Court

G. Vipinan vs State Of Kerala on 15 January, 2007

Kerala High Court
G. Vipinan vs State Of Kerala on 15 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 190 of 2007()


1. G. VIPINAN,
                      ...  Petitioner
2. V.V. MANU,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. SUGATHAN,

                For Petitioner  :SMT.SADHANA KUMARI ESWARI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :15/01/2007

 O R D E R
                                  V. RAMKUMAR, J.

                            - - - - - - - - - - - - - - - - -

                  BAIL APPLICATION NO. 190  OF 2007

                - - - - - - - - - ----------------------- - - - - - -

             DATED THIS THE 15th DAY OF JANUARY, 2007


                                      O R D E R

Petitioners who are the Chief Editor and Managing Editor of a

Malayalam fortnightly by name ‘Polygraph’, seek anticipatory bail on

the allegation that the Kollam East Police are at their heels at the

instance of one Sugathan.

2. Learned Public Prosecutor on instructions submitted that

the petitioners are accused 1 and 2 in Crime No.24/07 of Kollam Police

Station now registered for offences punishable under sections 294(b)

and 506(i) IPC, both of which are bailable offences. If so, invocation

of section 438 Cr.P.C. is misconceived.

This petition is closed without prejudice to the right of the

petitioner to seek regular bail from the Magistrate concerned.

V.RAMKUMAR, JUDGE

dsn