High Court Kerala High Court

M.C.Varghese vs State Of Kerala on 12 December, 2007

Kerala High Court
M.C.Varghese vs State Of Kerala on 12 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 7658 of 2007()


1. M.C.VARGHESE, MANAPPURATHU VEEDU,
                      ...  Petitioner

                        Vs



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

2. SUB INSPECTOR OF POLICE, RANNI POLICE

3. M.C.MATHEW, MANAPPURATHU VEEDU,

4. LEENA MATHEW, W/O.M.C.MATHEW,

                For Petitioner  :SRI.THOMAS ABRAHAM

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :12/12/2007

 O R D E R
                              R. BASANT, J.
                ````````````````````````````````````````````````````
                         B.A. No. 7658 OF 2007
                ````````````````````````````````````````````````````
              Dated this the 12th day of December, 2007

                                  O R D E R

Application for anticipatory bail. Petitioner faces

allegations in a crime registered as Crime No.387/07 of Ranni

police station for offences punishable, inter alia, under Section 451

IPC. The crime has been registered on the basis of a private

complaint filed before the learned Magistrate and referred to the

police under Section 156(3) Cr.P.C.

2. The learned Public Prosecutor, after taking

instructions, submits that while it is true that the crime has been

registered against the petitioner, all offences alleged against the

petitioner are bailable offences and the petitioner need not

apprehend arrest on the allegation that he has committed any non-

bailable offence. The submission of the learned Public Prosecutor

is taken note of and hereby recorded. The apprehension of the

petitioner is now found to be without any basis. The petitioner can

surrender before the learned Magistrate or the police and claim

bail under Section 436 Cr.P.C. This petition is accordingly

dismissed.

(R.BASANT, JUDGE)
aks