IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7070 of 2010()
1. MOHAMMED ASHRAF & ANOTHER
... Petitioner
Vs
1. THE STATION HOUSE OFFICER, MANJESHWAR
... Respondent
For Petitioner :SRI.S.JIJI
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :01/11/2010
O R D E R
V. RAMKUMAR, J.
.........................................
Bail Application No. 7070 of 2010
..........................................
Dated: 01.11.2010
ORDER
Petitioners who are accused Nos. 1 and 2 in Crime No. 283 of
2009 of Manjeshwar Police Station, Kasaragod for offences punishable
under Sections 405, 406, 468, 471 & 120 (B) read with Sec. 34 I.P.C. ,
seek anticipatory bail.
2. The learned Public Prosecutor opposed the application.
3. Anticipatory bail cannot be granted in a case involving grave
offences. There is no reason why the petitioners should not surrender
before the Magistrate concerned and seek regular bail. Accordingly, if
the petitioners surrender before the Magistrate and file an application
for regular bail within two weeks from today, the same shall be
considered and disposed of preferably on the same date on which it is
filed notwithstanding the pendency of non-bailable warrants of arrest, if
any, against the petitioners.
This petition is disposed of as above.
Dated this the 1st day of November, 2010.
V.RAMKUMAR, JUDGE
ani/