High Court Kerala High Court

Mohanan vs State Of Kerala on 28 April, 2009

Kerala High Court
Mohanan vs State Of Kerala on 28 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2026 of 2009()


1. MOHANAN, S/O. VELAYUDHAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, (SUB INSPECTOR OF
                       ...       Respondent

                For Petitioner  :SRI.V.SANTHARAM

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice P.BHAVADASAN

 Dated :28/04/2009

 O R D E R
                            P. BHAVADASAN, J.
              - - - - - - - - - - - - - - - - - - - - - - - - - - -
                       B.A. No. 2026 of 2009
             - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
              Dated this the 28th day of April, 2009.

                                   ORDER

This is a petition filed under Section 438 of Criminal

Procedure Code.

2. Petitioner is the first accused in Crime No. 91/09

of Kollengode Police Station alleged of having committed

offences under Sections 341, 323, 326, 307, 498(A) r/w

Section 34 IPC. He apprehends arrest.

3. On going through the records in the case it is

seen that, the claims of the petitioner are not very correct and

are seen attract. Learned counsel for the petitioner then

pointed out that if the petitioner is send to the jail, the chance of

reunion may become very rare. In the light of the said

submission by the learned counsel for the petitioner, even

though this Court is not inclined to grant anticipatory bail, the

petitioner is given the liberty to surrender before the court below

on or before 05.05.09 and move application for regular bail,

which the learned Magistrate may consider and pass order on

B.A. No. 2026/09
-:2:-

the very same day in accordance with law.

The application is disposed of as above.

P. BHAVADASAN,
JUDGE

ttb