High Court Kerala High Court

Sambhu vs State Of Kerala on 25 May, 2007

Kerala High Court
Sambhu vs State Of Kerala on 25 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 2879 of 2007()


1. SAMBHU, AGED 26 YEARS,
                      ...  Petitioner
2. ARUN, AGED 27, S/O.SADASIVAN NAIR,
3. AJI KUMAR, AGED 21,
4. AROMAL, AGED 26,

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.R.T.PRADEEP

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :25/05/2007

 O R D E R
                               V. RAMKUMAR, J.

                   ````````````````````````````````````````````````````

                            B.A. No. 2879 OF 2007

                   ````````````````````````````````````````````````````

                    Dated this the 25th day of May, 2007


                                     O R D E R

Petitioners, who are accused Nos.1 to 4 in Crime

No.133/07 of Kattakada Police Station for offences punishable under

Secs.143, 147, 148, 149, 452, 506(ii) and 427 I.P.C. and section 27 of

the Arms Act, 1959, seek anticipatory bail. The occurrence took place

on 2.4.07.

2. The learned Public Prosecutor opposed the application.

3. Anticipatory bail cannot be granted in a case of this nature.

But at the same time, I am inclined to permit the petitioners to surrender

before the Investigating Officer for the purpose of interrogation and then

to have their application for bail considered by the Magistrate having

jurisdiction. Accordingly, the petitioners shall surrender before the

investigating officer on any day between 30-05-2007 and 01-06-2007

for the purpose of interrogation and recovery of incriminating material,

if any. The petitioners shall, thereafter, be produced on the same day

before the Magistrate, who shall release the petitioners on bail on

appropriate conditions.

This petition is disposed of as above.

(V. RAMKUMAR, JUDGE)

aks