IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 3531 of 2007()
1. THOMAS MANOJ, S/O.XAVIER, KURISINGAL (H)
... Petitioner
2. GILSON, S/O.THOMAS, KURISINGAL HOUSE,
3. JIBIN, S/O.ANTONY, KURISINGAL HOUSE,
4. LINTEN, S/O.JOSEPH,
Vs
1. STATE OF KERALA REPRESENTED BY PUBLIC
... Respondent
2. SUB INSPECTOR OF POLICE,
For Petitioner :SRI.PRADEESH CHACKO
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :13/06/2007
O R D E R
V.RAMKUMAR, J
-----------------------------------------
B.A.NO.3531 of 2007
-----------------------------------------
Dated this the 13th day of June, 2007
ORDER
Petitioners who are accused in Crime No.80/2007 of
Mulavukad Police Station for offences punishable under Sections
323, 324 and 308 read with Section 34 of the IPC seeks
anticipatory bail.
2. Petitioners had earlier moved this court for the same
reliefs by filing B.A.2729/2007 and this Court was not inclined to
grant anticipatory bail to the petitioners. But instead, petitioners
were directed to surrender before the investigating officer on any
day between 22.5.2007 and 24.5.2007 for the purpose of
interrogation and recovery of incriminating material, if any and
thereafter their application for regular bail was directed to be
considered by the Magistrate having jurisdiction. Admittedly, the
petitioners have not surrendered before the investigating officer
as directed.
B.A.No. 3531/2007 :2:
3. After hearing both sides, I am inclined to permit the
petitioners to surrender before the investigating officer on or
before 19.6.2007. In case the petitioners surrender before the
investigating officer within the extended time, they shall be
deemed to have complied with the conditions in the order dated
15.5.2007 in B.A.2729/2007.
The application is disposed of.
V.RAMKUMAR, JUDGE
css
/
B.A.No. 3531/2007 :3:
B.A.No. 3531/2007 :4: