High Court Kerala High Court

P.U.Thomas vs The State Of Kerala on 5 April, 2010

Kerala High Court
P.U.Thomas vs The State Of Kerala on 5 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1319 of 2010()


1. P.U.THOMAS, AGED 66 YEARS, S/O.UTHUP,
                      ...  Petitioner
2. M.A.JOHN, AGED 45 YEARS, S/O.ABRAHAM,
3. P.J.SEBASTIAN @ SHELTON, AGED 43 YEARS,
4. P.T.SABU, AGED 44 YEARS, S/O.THOMAS,
5. A.V.JOSEPH, AGED 53 YEARS,
6. AJISH ANTONY, AGED 29 YEARS,
7. FEBIN FREDDY, S/O.FREDDY,

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.A.X.VARGHESE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :05/04/2010

 O R D E R

                         K.T. SANKARAN, J.
                       ---------------------------
                       B.A. No. 1319 of 2010
                   ------------------------------------
                 Dated this the 5th day of April, 2010

                              O R D E R

This is an application for anticipatory bail under Section 438

of the Code of Criminal Procedure. The petitioners are the accused

in Crime No. 120/2010 of Vadakkekara Police Station.

2. The offences alleged against the petitioners are under

Sections 143, 147, 295 and 427 read with Section 149 of the

Indian Penal Code.

3. When the Bail Application came up for hearing on

19.03.2010, an order was passed directing the petitioners to

appear before the investigating officer on 25th and 26th March,

2010. That order was issued under the impression that

investigation was going on.

4. The learned Public Prosecutor submitted today that after

completing the investigation, charge was laid in the case on

28.02.2010. Since the charge was laid, there cannot be any

apprehension for the petitioners that they would be arrested by the

investigating officer. Reserving the right of the petitioners to move

for regular bail, this Bail Application is closed.

K.T. SANKARAN, JUDGE
ln