High Court Kerala High Court

C.N.Pradeep vs State Of Kerala on 2 February, 2007

Kerala High Court
C.N.Pradeep vs State Of Kerala on 2 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 596 of 2007()


1. C.N.PRADEEP, S/O. CHELLAPPAN,
                      ...  Petitioner
2. M.MURALI, S/O. MADHAVAN NAIR,
3. S.SREEKUMAR, S/O. SUKUMARAN NAIR,
4. K.PRADEEP, S/O. RAJASEKHARAN NAIR,
5. V.VINOD, S/O. VELAYUDHAN NAIR,
6. B.GOPU, S/O. LATE GOPALAKRISHNAN,
7. V.BINDU KUMAR, S/O. VASUDEVAN NAIR,
8. B.MANIKANDAN, S/O. LATE GOPALAKRISHNAN,
9. P.AJI, S/O. PARAMESHWARAN NAIR,

                        Vs



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

                For Petitioner  :SRI.K.P.JAYACHANDRAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :02/02/2007

 O R D E R
                              V. RAMKUMAR, J.

                         - - - - - - - - - - - - - - - - -

                BAIL APPLICATION NO. 596  OF 2007

              - - - - - - - - - ----------------------- - - - - - -

            DATED THIS THE 2nd DAY OF FEBRUARY, 2007


                                  O R D E R

Petitioners who are accused Nos.1 to 9 in Crime No.46/07

of Neyyattinkara Police Station for offences punishable under

sections 143, 147, 148, 324 and 328 read with section 149 IPC

and section 27 of the Arms Act, 1959, seek anticipatory bail

2. The occurrence took place on 21.1.2007 at 6 PM in

front of a shop in which the de facto complainant was assaulted

with sword, iron rod, etc. First accused was wielding the sword.

3. Learned Public Prosecutor opposed the application.

4. Anticipatory bail cannot be granted in a case of this

nature. But at the same time I am inclined to permit accused 1

to 9 to surrender before the Investigating Officer for interrogation

and then to have their application for bail considered by the

Magistrate. Accordingly, petitioners who are accused 1 to 9 are

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 petitioners shall be produced before the

Magistrate having jurisdiction on the same day. The Magistrate

BA.596/07

Page numbers

shall consider and dispose of the application, if any, filed by the

first accused for bail preferably on the same date on which it is

filed. In the case of accused 2 to 9, the Magistrate shall release

them on bail on appropriate conditions on being satisfied that

they have been interrogated by the Investigating Officer.

This application is disposed of as above.

V.RAMKUMAR, JUDGE

dsn