Kerala High Court
Rakiya Beevi vs State Of Kerala Represented By The on 29 March, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 1872 of 2007()
1. RAKIYA BEEVI, KAVINKIZHAKKATHIL,
... Petitioner
2. SAJEER, AGED 21 YEARS, S/O RUKIYA BEEVI,
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
For Petitioner :SRI.C.RAJENDRAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :29/03/2007
O R D E R
V.RAMKUMAR, J.
----------------------------
Bail Application No. 1872/2007
-----------------------------
Dated this 29th day of March, 2007
O R D E R
The petitioners, mother and son, who are accused
Nos. 1 and 2 in Crime No.111/2007 of Paravur Police Station for
offences punishable under Sections 451 and 354 IPC, seek
anticipatory bail.
2. The learned Public Prosecutor submitted that since
both the offences are bailable offences, invocation of Section 438
Cr.P.C is misconceived.
3. This application is, therefore, dismissed without
prejudice to the right of the petitioners to seek regular bail from
the appropriate Court.
V.RAMKUMAR,
JUDGE
mrcs
2