IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 1249 of 2007()
1. THOMAS P.K. S/O.KURIAN,
... Petitioner
2. PRASANNAN C.R., S/O.RAMANKUTTY,
Vs
1. STATE OF KERALA REPRESENTED BY ITS
... Respondent
For Petitioner :SRI.LIJI.J.VADAKEDOM
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :15/03/2007
O R D E R
V. RAMKUMAR, J.
````````````````````````````````````````````````````
B.A. No. 1249 OF 2007 A
````````````````````````````````````````````````````
Dated this the 15th day of March, 2007
O R D E R
Petitioners, who are accused Nos.2 and 3 in O.R.No.14/06 of
Vandampathal Forest Station for offences punishable under sections 27(1)(e)
(iii) and (iv) of the Kerala Forest Act, seek anticipatory bail.
2. Learned Public Prosecutor opposed the application.
3. The case of the prosecution is that the petitioners along with the
others encroached upon the reserve forest and cut and removed three teak
trees standing thereon with the connivance of the forest officers.
4. Anticipatory bail cannot be granted in a case of this nature.
There is no reason why the petitioners should not surrender before the
Magistrate concerned and seek regular bail. Accordingly, if the petitioners
surrender before the Magistrate concerned and file an application for regular
bail, within a period of two weeks from today, the same shall be considered
and disposed of, preferably on the same date on which it is filed.
This application is disposed of as above.
(V. RAMKUMAR, JUDGE)
aks