High Court Kerala High Court

Prasannan vs The State Of Kerala on 23 May, 2007

Kerala High Court
Prasannan vs The State Of Kerala on 23 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 2933 of 2007(P)


1. PRASANNAN, S/O.PURUSHOTHANAM,
                      ...  Petitioner
2. HARIDASAN, S/O.PURUSHOTHANAM,
3. BAIJU, S/O.BALAKRISHNA PANICKER,

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.S.SHANAVAS KHAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :23/05/2007

 O R D E R
                               V. RAMKUMAR, J.


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

                            B.A. No. 2933 OF 2007

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

                    Dated this the 23rd day of May, 2007


                                     O R D E R

Petitioners, who are accused Nos.1 to 3 in Crime No.74/07

of Haripad Police Station for offences punishable under Secs.341, 308

and 34 I.P.C., seek anticipatory bail. The occurrence took place on

24.2.07.

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 29-05-2007 and 31-05-2007

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 consider their application for regular

bail, preferably on the same date on which such application is filed.

This petition is disposed of as above.

(V. RAMKUMAR, JUDGE)

aks