IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 1347 of 2007()
1. MANIKANTAN D., AGED 26,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY
... Respondent
For Petitioner :SRI.BLAZE K.JOSE
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :07/03/2007
O R D E R
V. RAMKUMAR, J.
````````````````````````````````````````````````````
B.A. No. 1347 OF 2007 C
````````````````````````````````````````````````````
Dated this the 7th day of March, 2007
O R D E R
Petitioner, who is the second accused in Crime No.19/2007
of Thumba Police Station for offences punishable under sections 143,
147, 148, 324, 326, 506(i) and 308 read with section 149 IPC, seeks
anticipatory bail.
2. The occurrence took place at about 8.45 p.m. on 23.1.2007.
3. Learned Public Prosecutor opposed the application.
4. The case of the prosecution is on account of the enmity
between the brother of the de facto complainant and the petitioner
herein, the four accused persons armed with deadly weapons like sword
etc. are alleged to have attacked the brother of the de facto complainant
Salim causing grave injuries both on his hands and legs resulting in both
his feet being chopped of.
5. Anticipatory bail cannot be granted in a case of this nature.
I am, however, inclined to permit the petitioner to surrender before the
Investigating Officer for custodial interrogation and then to have his
application for regular bail considered by the Magistrate concerned.
Accordingly, the petitioner is directed to surrender before the
Investigating Officer on any day between 13.3.2007 and 15.3.2007 for
BA.1347/07
: 2 :
the purpose of custodial interrogation and incriminating materials, if any.
The petitioner shall, thereafter, be produced on the same day before the
concerned Magistrate, 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.
(V. RAMKUMAR, JUDGE)
aks