High Court Kerala High Court

Girish vs State Of Kerala on 20 December, 2006

Kerala High Court
Girish vs State Of Kerala on 20 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 7545 of 2006()


1. GIRISH, S/O. KALLEVEETTIL SANKARANKUTTY,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.V.M.KRISHNAKUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :20/12/2006

 O R D E R
                                 V. RAMKUMAR, J.

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

                      Bail Application No. 7545  of 2006

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

                          DATED: December 20, 2006


                                     O R D E R

Petitioner who is the sole accused in Crime No. 477/06 of

Mathilakam Police Station for an offence punishable under Sec. 376

I.P.C., seeks anticipatory bail. The victim is the petitioner’s younger

brother’s wife.

3. Anticipatory bail cannot be granted in a case of this

nature. It is too early to conclude that the petitioner is not guilty of

the offence alleged against him. It is for the petitioner to seek regular

bail after surrendering before the concerned Magistrate’s Court.

Accordingly, if the petitioner surrenders before the magistrate court

and files an application for regular bail within two weeks from today,

the same shall be considered and disposed of preferably on the same

day on which it is filed.

With the above observation this application is dismissed.

Sd/- V.RAMKUMAR,

JUDGE.

/true copy/