High Court Kerala High Court

P.O.Varghese vs State on 15 January, 2008

Kerala High Court
P.O.Varghese vs State on 15 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 8145 of 2007()


1. P.O.VARGHESE, S/O.OUSEPH,
                      ...  Petitioner

                        Vs



1. STATE, SHO, ANGAMALY POLICE STATION,
                       ...       Respondent

                For Petitioner  :SRI.M.P.ASHOK KUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :15/01/2008

 O R D E R
                             R. BASANT, J.

              ````````````````````````````````````````````````````
                     B.A. No. 8145 OF 2007 E
              ````````````````````````````````````````````````````
            Dated this the 15th day of January, 2008

                                O R D E R

This application is for anticipatory bail. The

petitioner is the 8th accused. The further investigation into the

crime stands stayed as per order dated 2.1.08 by another

Bench of this Court in Crl.M.C.8/08. The learned Public

Prosecutor submits and I agree that the apprehension of

arrest by the petitioner is not well founded at all. This petition

is, in these circumstances, stands dismissed holding that in

the wake of the order of stay of investigation, the

apprehension of the petitioner is baseless.

2. The learned counsel for the petitioner submits that

the order of stay was secured after filing this application for

anticipatory bail.

(R.BASANT, JUDGE)
aks