High Court Kerala High Court

Harif vs State Of Kerala on 19 July, 2007

Kerala High Court
Harif vs State Of Kerala on 19 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 4359 of 2007(H)


1. HARIF, S/O. SEEDI (LATE)
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.T.B.SHAJIMON

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :19/07/2007

 O R D E R
                                   R. BASANT, J.

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

                            B.A.No.  4359  of   2007

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

                    Dated this the 18th day of   July, 2007


                                      O R D E R

Application for anticipatory bail. The petitioner faces

allegations for offences punishable, inter alia, under section 353

I.P.C. The allegation is in respect of an incident which took place

inside the police station. Crime has been registered. Investigation

has already been completed. The petitioner had come to this Court

apprehending imminent arrest by the police.

2. The learned Prosecutor submits that the police do not want

to arrest the petitioner now, final report having already been filed

before the Magistrate. The petitioner can appear before the learned

Magistrate and seek regular bail in the ordinary course, submits the

learned Prosecutor.

3. I am satisfied that there is merit in the opposition by the

learned Prosecutor. The petitioner must appear before the learned

Magistrate and then seek regular bail in the ordinary course, the final

report having already been filed.

B.A.No. 4359 of 2007

2

4. This application is hence dismissed. Needless to say, if the

petitioner surrenders before the Investigating Officer or the learned

Magistrate having jurisdiction and applies for regular bail after giving

sufficient prior notice to the Prosecutor in charge of the case, the learned

Magistrate must proceed to pass orders on merits, in accordance with law

and expeditiously – on the date of surrender itself.

(R. BASANT)

Judge

tm