High Court Kerala High Court

P.P.Rafeeque vs State Of Kerala on 6 February, 2007

Kerala High Court
P.P.Rafeeque vs State Of Kerala on 6 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 646 of 2007()


1. P.P.RAFEEQUE, AGED 31 YEARS,
                      ...  Petitioner

                        Vs



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

2. THE PUBLIC PROSECUTOR,

                For Petitioner  :SRI.MANJERI SUNDERRAJ

                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.  646  OF 2007

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

             DATED THIS THE 6th  DAY OF FEBRUARY, 2007


                                    O R D E R

Petitioner seeks anticipatory bail on the allegation that the

Kasaba Police, Kozhikode are at his heels in connection with Crime

No.28/07 registered for an offence punishable under section 41(1)(d)

Cr.P.C.

2. Learned Public Prosecutor opposed the application

submitting, inter alia, that the above crime now stands registered for

an offence punishable under section 380 read with section 34 IPC and

that the petitioner and other accused committed theft of wooden

frames from a workshop and accused 1 to 3 were arrested and 4th

accused who was sitting in the vehicle made good his escape thereby

averting his arrest.

3. I am not inclined to grant anticipatory bail to the petitioner.

I am, however, inclined to give the petitioner an opportunity to

surrender before the Investigating officer and then to have his

application for bail considered by the Magistrate expeditiously.

Accordingly, the petitioner shall surrender before the Investigating

Officer on any day between 7.2.2007 and 9.2.2007 for the purpose of

interrogation. The petitioner shall thereafter be produced before the

BA.646/07

Page numbers

Magistrate having jurisdiction on the same day who shall consider and

dispose of the application, if any, filed by the petitioner for regular bail

preferably on the same date on which it is filed.

This application is disposed of as above.

Issue photocopy today itself.

V.RAMKUMAR, JUDGE

dsn