High Court Kerala High Court

Sobhi George vs State Of Kerala on 4 January, 2008

Kerala High Court
Sobhi George vs State Of Kerala on 4 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 7809 of 2007()


1. SOBHI GEORGE, AGED 40 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, THROUGH SUB INSPECTOR
                       ...       Respondent

                For Petitioner  :SRI.SOORAJ T.ELENJICKAL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :04/01/2008

 O R D E R
                              R.BASANT, J
                      ------------------------------------
                        B.A.No.7809 of 2007
                      -------------------------------------
              Dated this the 4th day of January, 2008

                                  ORDER

Application for anticipatory bail. Interim directions were

issued on 19.12.07. The petitioner has not complied with the

said directions, asserts the learned Public Prosecutor and

concedes the learned counsel for the petitioner.

2. Such improper conduct on the part of the petitioner

naturally dis entitle him to seek the extraordinary equitable relief

under Section 438 Cr.P.C from this Court.

3. This bail application is, in these circumstances,

dismissed.

(R.BASANT, JUDGE)
rtr/-