High Court Kerala High Court

Hamsa Karakunnu vs State Of Kerala on 28 November, 2006

Kerala High Court
Hamsa Karakunnu vs State Of Kerala on 28 November, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 6992 of 2006()


1. HAMSA KARAKUNNU, S/O. SAIDALI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.K.P.MUJEEB

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :28/11/2006

 O R D E R
                                    V.RAMKUMAR, J.

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

                            B.A.Nos.6992/06 & 6993/06

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

              DATED THIS THE 28th DAY OF   NOVEMBER, 2006


                                        O R D E R

The common petitioner in these applications for anticipatory

bail is the second accused in Crime Nos.366/06 and 367/06 of

Kalpakancherry Police Station. The case of the prosecution is that the

first accused and the petitioner herein together committed theft of

three gas cylinders. The criminal antecedents of the petitioner, are yet

to be ascertained by taking his finger print, etc. It is too early to

conclude that the petitioner has been falsely implicated. I am not

inclined to grant anticipatory bail to the petitioner. There is no reason

why the petitioner should not seek regular bail in each of the cases

after surrendering before the Magistrate concerned. Accordingly, if the

petitioner surrenders before the Magistrate concerned and files

applications for regular bail, the same shall be considered and disposed

of preferably on the same date on which they are filed.

With this observation, these applications are disposed of.

V.RAMKUMAR, JUDGE

dsn