IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 665 of 2007()
1. SAJI ABRAHAM, AGED 32 YEARS,
... Petitioner
Vs
1. S.IL. OF POLICE, ARANMULA POLICE
... Respondent
2. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.V.SETHUNATH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :06/02/2007
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
BAIL APPLICATION NO. 665 OF 2007
- - - - - - - - - ----------------------- - - - - - -
DATED THIS THE 6th DAY OF FEBRUARY, 2007
O R D E R
Petitioner who is the husband of the de facto complainant Princy
and who is the accused in Crime No.34/07 of Aranmula Police Station
registered for offences punishable under sections 324, 326 and 506(i) IPC
and subsequently registered also for an offence punishable under section
498A IPC, seeks anticipatory bail.
2. Learned Public Prosecutor opposed the application.
3. The petitioner is alleged to have attacked his wife with a
brick causing injuries including fracture on her left thumb.
4. Anticipatory bail cannot be granted in a case of this nature.
There is no reason why the petitioner should not surrender before the
Investigating Officer for interrogation and seek regular bail. Accordingly,
the petitioner is directed to surrender before the Investigating Officer on
any day between 7.2.2007 and 9.2.2007 for the purpose of
interrogation. Thereafter the petitioner shall be produced before the
Magistrate having jurisdiction on the same day. The Magistrate shall
consider and dispose of the application, if any, filed by the petitioner for
bail, preferably on the same date on which it is filed.
This application is disposed of as above.
V.RAMKUMAR, JUDGE
dsn