IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 915 of 2007()
1. SARATLAL N.T., AGED 20 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.SUMAN CHAKRAVARTHY
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :19/02/2007
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
BAIL APPLICATION NO. 915 OF 2007
- - - - - - - - - ----------------------- - - - - - -
DATED THIS THE 19th DAY OF FEBRUARY, 2007
O R D E R
Petitioner who is the 3rd accused in Crime No.360/06 of
Vattappara Police Station for offences punishable under sections 109,
120B, 212, 449, 427, 307 and 302 read with section 34 IPC and
section 27 of the Arms Act, 1959 seeks anticipatory bail.
2. Learned Public Prosecutor opposed the application
submitting, inter alia, that accused 1 to 7 including the petitioner had
trespassed into the house of the deceased and had attacked him with
sword and other deadly weapons resulting in his death.
3. It is too early to accept the petitioner’s contention that he
had only given a lift in his vehicle to the second accused without
knowing about his complicity in the occurrence and that the
petitioner’s mother was hospitalised during the said period.
4. Anticipatory bail cannot be granted in a case of this nature.
There is no reason why the petitioner should not surrender before the
Investigating Officer for interrogation and seek regular bail thereafter.
Accordingly, the petitioner is directed to surrender before the
Investigating Officer on any day between 22.2.2007 and 24.2.2007 for
the purpose of interrogation. The petitioner shall thereafter be
BA.915/07
Page numbers
produced before the Magistrate concerned on the same day. The
Magistrate shall consider and dispose of the application for regular bail,
if any, filed by the petitioner, preferably on the same date on which it
is filed.
V.RAMKUMAR, JUDGE
dsn