IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 3119 of 2007()
1. ROBINSON, AGED 25, S/O THOMAS,
... Petitioner
2. REBINSON @ VAVACHI, AGED 22 YEARS,
3. JOBBY, AGED 24, S/O BABY,
4. RONEY, AGED 22, S/O KUNJUMON,
5. SHAJI.E.J, AGED 40, S/O JOSEPH,
Vs
1. SUB INSPECTOR OF POLICE,
... Respondent
2. STATE OF KERALA, REPRESENTED BY THE
For Petitioner :SRI.R.BINDU (SASTHAMANGALAM)
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :29/05/2007
O R D E R
V.RAMKUMAR, J.
----------------------------------------------
Bail Application No.3119 /2007
----------------------------------------------
Dated this 29th day of May, 2007
O R D E R
Petitioners who are accused 1 to 5 in Crime No.
58/2007 of Ramankary Police Station for offences punishable under
Sections 143, 147, 148, 149, 324, 323 and 308 IPC, seek anticipatory
bail. The occurrence took place on 23.4.2007 at 9.30 p.m.
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 applications for bail considered
by the Magistrate having jurisdiction. Accordingly, the petitioners
shall surrender before the investigating officer on any day between
5.6.2007 and 7.6.2007 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 applications for regular bail preferably on the same date on
which such applications are filed.
This petition is disposed of as above.
V.RAMKUMAR, JUDGE
CSS/