IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4519 of 2010()
1. RAMSI BHASHEER, S/O.BHASHEER.A.R.
... Petitioner
2. NISSAM, S/O.SAINULABDIN,
3. NASIM, S/O.SAINULABDIN,
Vs
1. STATE OF KERALA, REP.BY
... Respondent
For Petitioner :SMT.VIJAYAKUMARI
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :03/08/2010
O R D E R
V.RAMKUMAR, J.
------------------------------------------------
Bail Application No.4519 of 2010
-------------------------------------------------
Dated this the 3rd day of August, 2010
ORDER
The petitioners who are the accused in Crime
No.607/2010 of Kallambalam Police Station registered for an
offence punishable under Section 452 I.P.C. seek anticipatory
bail.
2. The learned public prosecutor on instructions
submitted that the offence under Section 452 I.P.C. has
subsequently been altered to Section 448 I.P.C. which is
bailable. If so, invocation of Section 438 Code of Criminal
Procedure is misconceived. This application is dismissed
without prejudice to the right of the petitioners to apply for
regular bail before the Magistrate concerned.
V.RAMKUMAR, JUDGE
skj