Kerala High Court
M.G.Shaji @ Anu vs State Of Kerala on 12 November, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7218 of 2010()
1. M.G.SHAJI @ ANU, S/O.GOPI, AGED 40
... Petitioner
2. M.G.SHIBU, S/O.GOPI, AGED 38 YEARS,
3. TOMY GEORGE, S/O.GEORGE, AGED 54 YEARS,
Vs
1. STATE OF KERALA,
... Respondent
2. THE SUB INSPECTOR OF POLICE,
For Petitioner :SRI.SHAJI THOMAS PORKKATTIL
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :12/11/2010
O R D E R
V. RAMKUMAR, J.
…………………………….
Bail Application No. 7218 of 2010
……………………………………………..
Dated: 12th day of November, 2010
ORDER
Since all the offences are bailable, invocation of Section 438
Cr.P.C is misconceived. This application is accordingly dismissed
without prejudice to the right of the petitioner to seek regular bail
from the Magistrate concerned.
V. RAMKUMAR, (JUDGE)
dmb