IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 2333 of 2007()
1. SAMEER.U, S/O.UNUS KUTTY, VILLAGINTE
... Petitioner
2. RATHEESH, S/O.KRISHNAN KUTTY,
3. PRADEEP, S/O.CHANDRAN, KINATTUKARAYIL,
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
2. SUB INSPECTOR OF POLICE,
For Petitioner :SRI.GEORGE VARGHESE(PERUMPALLIKUTTIYIL)
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :17/04/2007
O R D E R
K.T. SANKARAN, J.
---------------------------------
B.A. NO. 2333 OF 2007
---------------------------------
Dated this the 17th day of April, 2007
O R D E R
This is an application under Section 438 of the
Code of Criminal Procedure for granting anticipatory
bail.
2. The petitioners are the accused in Crime
No.257 of 2006, Kareelakulangara Police Station. The
offences alleged against the petitioners are under
Sections 294(b), 354, 427 and 452 read with Section 34
of the Indian Penal Code.
3. Learned Public Prosecutor submits that the
final report is filed on 29.11.2006 and the case is
pending as C.C.No.780 of 2006, on the file of the
Judicial Magistrate of the First Class, Haripad. The
petitioners are respectively accused Nos.2, 3 and 1 in
the case. The learned Public Prosecutor also submits
that since the petitioners failed to appear before the
B.A.NO. 2333 OF 2007
:: 2 ::
court below, non-bailable warrant was issued against
the petitioners.
4. In the light of the facts and circumstances as
disclosed and the submission made by the learned Public
Prosecutor, it is for the petitioners to appear before
the court below and apply for regular bail. If the
petitioners file such an application, the court below
shall consider the same preferably on the same day
itself.
The Bail Application is disposed of as above.
(K.T.SANKARAN)
Judge
ahz/