High Court Kerala High Court

Jalal. P.M. vs The State Of Kerala on 27 February, 2007

Kerala High Court
Jalal. P.M. vs The State Of Kerala on 27 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1062 of 2007()


1. JALAL. P.M., S/O.MOIDEEN,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REP. BY
                       ...       Respondent

                For Petitioner  :SRI.SIRAJ KAROLY

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :27/02/2007

 O R D E R
                          V.RAMKUMAR, J.

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

                    Bail Application No. 1062/2007

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

                Dated this  27th day of February, 2007


                                O R D E R

The petitioner seeks anticipatory bail on the

allegation that Muvattupuzha police are at his heels in

connection with some non bailable offences registered against

him.

2. The learned Public Prosecutor, on instruction,

submitted that the petitioner is an accused in crime

No.56/2007 of Muvattupuzha police station for offences

punishable under Sections 447, 294(b), 341 and 323 IPC read

with Section 34 IPC. Since all the offences are bailable

offences, invocation of Section 438 Cr.P.C is misconceived.

3. The application is accordingly dismissed without

prejudice to the right of the petitioner to seek regular bail from

appropriate Court.

V.RAMKUMAR,

JUDGE

mrcs