High Court Kerala High Court

Raju @ Raju Sait vs State Of Kerala on 8 January, 2008

Kerala High Court
Raju @ Raju Sait vs State Of Kerala on 8 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 7765 of 2007()


1. RAJU @ RAJU SAIT
                      ...  Petitioner

                        Vs



1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.P.SANTHOSH  (PODUVAL)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :08/01/2008

 O R D E R
                             R. BASANT, J.

               ````````````````````````````````````````````````````
                       B.A. No. 7765 OF 2007 C
               ````````````````````````````````````````````````````
              Dated this the 8th day of January, 2008

                                 O R D E R

Application for anticipatory bail. Petitioner

apprehends arrest in a crime registered for offences

punishable, inter alia, under Section 379 IPC. According to

the petitioner, he is absolutely innocent and attempts are

being made to falsely implicate him in the crime.

2. Notice was given to the learned Public Prosecutor.

The learned Public Prosecutor submits that the petitioner has

not been arrayed as an accused so far in the crime. The

principal accused are in custody in some other case and their

arrest in the instant case has not been noted. They have to

be interrogated further. At the moment, the petitioner is not

an accused and he shall not be arrested, submits the learned

Public Prosecutor. The learned Public Prosecutor submits

that in case the petitioner is to be arrested in future in this

crime, the petitioner shall be given prior notice and prior

BA.7765/07
: 2 :

permission of this Court shall be sought before effecting such

arrest.

3. I take note of the submission of the learned Public

Prosecutor and hereby make record of the said undertaking. I

am satisfied that in these circumstances, no further directions

are necessary under Section 438 Cr.P.C. This petition is

accordingly dismissed accepting the submission/undertaking

of the learned Public Prosecutor.

(R.BASANT, JUDGE)
aks