IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4531 of 2010()
1. M.VALSALAM,
... Petitioner
2. PUSHPAM SAIMON
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.S.RAJEEV
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :03/08/2010
O R D E R
V.RAMKUMAR, J.
------------------------------------------------
Bail Application No.4531 of 2010
-------------------------------------------------
Dated this the 3rd day of August, 2010
ORDER
The petitioners, who are accused Nos.1 and 2 in Crime
No.271 of 2010 of Kanjiramkulam Police Station originally
registered for offences punishable under Sections 294(b), 341,
323, 324, 506(ii) & 379 read with Section 34 I.P.C. seek
anticipatory bail.
2. The learned Public Prosecutor on instructions
submitted that the offences punishable under Sections 294(b),
506(ii) & 379 I.P.C. have since been deleted and the surviving
offences are bailable offences. If so, the invocation of Section
438 of Code of Criminal Procedure is misconceived.
Recording the submission made by the learned Public
prosecutor this petition is closed without prejudice to the right
of the petitioners to apply for regular bail before the
Magistrate concerned.
V.RAMKUMAR, JUDGE
skj