IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 624 of 2008()
1. P.K.KUNJIKAMMU HAJI,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY PUBLIC
... Respondent
2. SUB INSPECTOR OF POLICE,
For Petitioner :SRI.VARGHESE C.KURIAKOSE
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :04/02/2008
O R D E R
R. BASANT, J.
````````````````````````````````````````````````````
B.A. No. 624 OF 2008 C
````````````````````````````````````````````````````
Dated this the 4th day of February, 2008
O R D E R
Application for anticipatory bail. Petitioner
apprehends arrest on the allegation that he has committed
non-bailable offences. The petitioner was not in a position to
ascertain the details of the crime, if any, registered against
him and accordingly the petitioner has come to this Court
seeking anticipatory bail.
2. The learned Public Prosecutor submits that the
petitioner need not apprehend any such arrest for non-
bailable offences. Crime No.566/07 of the Kalpakancherry
police station has already been registered. Investigation into
that crime is now complete. Final report has already been
filed alleging offences punishable under sections 448, 427
and 323 IPC. All offences alleged are bailable. Petitioner can
appear before the investigating officer or the learned
BA.624/08
: 2 :
Magistrate and claim bail under section 436 Cr.P.C. No
directions under section 438 Cr.P.C. are, in these
circumstances, necessary, submits the learned Public
Prosecutor.
3. I find merit in the opposition by the learned Public
Prosecutor. The learned counsel for the petitioner also
accepts that if that be so, no further directions under section
438 Cr.P.C. are necessary.
4. The submissions of the learned Public Prosecutor
are accepted and this petition is accordingly dismissed as
closed.
(R.BASANT, JUDGE)
aks