IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6981 of 2010()
1. SABU, S/O.KESAVAN, AGED 50 YEARS,
... Petitioner
2. ANIL, S/O.KESAVAN,
3. ANIL KUMAR.M.A @ ANIL,
4. THAMPAN.K.C, S/O.CHACKO,
Vs
1. STATE OF KERALA REPRESENTED
... Respondent
2. THE SUB INSPECTOR OF POLICE,
For Petitioner :SRI.RAJAGOPAL PADIPPURACKAL
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :08/11/2010
O R D E R
V. RAMKUMAR, J.
..................................
Bail Application No. 6981 of 2010
.....................................................
Dated: 8th day of November, 2010
ORDER
Petitioners, who are accused Nos. 1 to 4 in Crime
No.982/2010 of Kottayam East Police Station for offences
punishable under Sections 354, 294(b), 323 and 341 read with 34
I.P.C., seek anticipatory bail.
2. The learned Public Prosecutor opposed the application
contending inter alia that all the above offences are bailable.
3. Since the offences are bailable offences invocation of
Section 438 Cr.P.C is misconceived. Accordingly, this application
is dismissed without prejudice to the right of the petitioner to
seek regular bail before the Magistrate concerned.
V. RAMKUMAR, (JUDGE)
dmb