IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 380 of 2007()
1. SURESH KUMAR, AGED 30 YEARS,
... Petitioner
2. DILSHAK, AGED 25 YEARS,
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.P.R.SREEJITH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :31/01/2007
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
BAIL APPLICATION NO.380 OF 2007
- - - - - - - - - ----------------------- - - - - - -
DATED THIS THE 31st DAY OF JANUARY, 2007
O R D E R
Petitioners who are accused 3 and 4 in Crime No.167/06 of
Elathoor Police Station for offences punishable under sections 452, 427,
323 and 506(ii), seek anticipatory bail.
2. Pending this application, the first petitioner has been arrested
and therefore the application so far as it relates to the first petitioner has
become infructuous. In the case of the second petitioner, who is the 4th
accused, I am not inclined to grant anticipatory bail to him. I am,
however, inclined to give him an opportunity to surrender before the
Investigating Officer and then to have his regular bail application
disposed of by the Magistrate. Accordingly, the second petitioner who is
the 4th accused shall surrender before the Investigating Officer on any
day between 5.2.2007 and 7.2.2007 for the purpose of custodial
interrogation. He shall thereafter be produced before the Magistrate
having jurisdiction on the same day. The Magistrate shall consider and
dispose of the application for regular bail , if any, filed by the second
petitioner/4th accused, preferably on the same date on which it is filed.
This application is disposed of as above.
V.RAMKUMAR, JUDGE
dsn