IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 1439 of 2008()
1. SALIM, S.S.MANZIL,
... Petitioner
2. SHANIFA, W/O.SALIM, DO.
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
For Petitioner :SRI.S.M.ALTHAF
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :07/03/2008
O R D E R
R. BASANT, J.
````````````````````````````````````````````````````
B.A. No. 1439 OF 2008 F
````````````````````````````````````````````````````
Dated this the 7th day of March, 2008
O R D E R
Application for anticipatory bail. Petitioners
apprehend arrest on the allegation that they have committed
non-bailable offences.
2. The learned Public Prosecutor, after taking
instructions, submits that it is true that crime No.189/08 of
Kottayam police station has been registered against the 2nd
petitioner. The 1st petitioner has not been arrayed as an
accused in that crime. All the offences alleged in the said
crime are bailable and in these circumstances, there is no
necessity to issue any directions under section 438 Cr.P.C. In
these circumstances, it is prayed that this application for
anticipatory bail may be dismissed accepting the submissions
of the learned Public Prosecutor.
3. I take note of the submission of the learned Public
BA.1439/08
: 2 :
Prosecutor that the 1st petitioner is not required to be arrested
in any crime. I also take note of the submission that the 2nd
petitioner is arrayed as an accused in crime No.189/08. All
offences alleged are bailable. This petition is, in these
circumstances, dismissed after making record of the above
submissions of the learned Public Prosecutor and accepting
the same.
(R.BASANT, JUDGE)
aks