High Court Kerala High Court

C.Jayaprakasan vs State- Represented By on 7 June, 2007

Kerala High Court
C.Jayaprakasan vs State- Represented By on 7 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 3418 of 2007()


1. 1.C.JAYAPRAKASAN, S/O KANNAN,
                      ...  Petitioner
2. P.MANOJKUMAR,

                        Vs



1. STATE- REPRESENTED BY
                       ...       Respondent

2. THE STATION HOUSE OFFICER,

                For Petitioner  :SRI.M.SASINDRAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :07/06/2007

 O R D E R
                               V.RAMKUMAR, J.

                       ----------------------------------------------

                       Bail Application No. 3418/2007

                       ----------------------------------------------

                       Dated this  7th day of June, 2007


                                     O R D E R

Petitioners who are the accused in Crime No.

125/2006 of Mattannur Police Station for offences punishable under

Sections 143, 147, 148, 506(ii) read with section 149 I.P.C., seek

anticipatory bail. The occurrence took place on 3.5.2006.

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

14.6.2007 and 16.6.2007 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/