IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 2189 of 2007()
1. P.K.MUHAMMED, AGED 52, S/O. KADAR,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.KRISHNADAS P. NAIR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :12/04/2007
O R D E R
V.RAMKUMAR, J.
----------------------------
Bail Application No. 2189/2007
-----------------------------
Dated this 12th day of April, 2007
O R D E R
Petitioner, who is the first accused in Crime No.
1173/2006 of Central Police Station, Ernakulam, for offences
punishable under Sections 420, 468 and 471 IPC read with
Section 34 IPC, seeks anticipatory bail.
2. The learned Public Prosecutor opposed the
application.
3. Anticipatory bail cannot be granted in a case of this
nature. There is no reason why the petitioner should not
surrender before the Magistrate having jurisdiction and seek
regular bail. Accordingly, if the petitioner surrenders before
the Magistrate concerned and files 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.
The application is disposed of as above.
V.RAMKUMAR,
JUDGE
mrcs
2