High Court Kerala High Court

Gopinathan Nair vs Sub Inspector Of Police on 10 April, 2007

Kerala High Court
Gopinathan Nair vs Sub Inspector Of Police on 10 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 2141 of 2007()


1. GOPINATHAN NAIR, AGED 55 YEARS,
                      ...  Petitioner
2. SASIDHARAN NAIR, AGED 52 YEARS,

                        Vs



1. SUB INSPECTOR OF POLICE, MALAYANKEEZHU
                       ...       Respondent

                For Petitioner  :SRI.A.RAJASIMHAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :10/04/2007

 O R D E R
                             V.RAMKUMAR, J.

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

                     Bail Application No. 2141/2007

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

                    Dated this  10th day of April, 2007


                                   O R D E R

The petitioners, who are accused Nos.3 and 2

respectively in crime No.57/2007 of Malayinkeezhu Police

Station for offences punishable under Sections 143, 147, 148,

427, 452, 323, 326 and 307 IPC read with Section 149 IPC, seek

anticipatory bailable.

2. The learned Public Prosecutor opposed the

application.

3. The case of the prosecution is that at about 3.00 p.m

on 4.3.2007, eight persons including the petitioners herein,

criminally trespassed upon the house of the defacto

complainant after breaking open the door and A1 inflicted cut

injuries on the defacto complainant and one Prasanth. A3

slapped on the face of the wife of the defacto complainant. The

defacto complainant has sustained injuries including fracture of

his shoulder bone. Two others were also injured.

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

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

B.A.2141/2007

2

petitioners to surrender before the Investigating Officer and

then to have their applications for regular bail ordered by the

Magistrate concerned. Accordingly, the petitioners are directed

to surrender before the Investigating Officer on any day

between 18.4.2007 and 20.4.2007 for the purpose of

interrogation and recovery of incriminating materials, if any.

The petitioners shall, thereafter, be produced on the same day

before the Magistrate having jurisdiction. The Magistrate shall

consider and dispose of the applications, if any, filed by the

petitioners for regular bail preferably on the same day on which

the applications are filed.

The application is disposed of as above.

V.RAMKUMAR,

JUDGE

mrcs

B.A.2141/2007

3