High Court Kerala High Court

Yesudas vs State Of Kerala Represented By on 30 May, 2007

Kerala High Court
Yesudas vs State Of Kerala Represented By on 30 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 2887 of 2007()


1. YESUDAS, AGED 52, S/O.MATHIAS,
                      ...  Petitioner
2. LEELA YESUDAS,AGED 48,W/O.YESUDAS,
3. BIJU YESUDAS,AGED 24,S/O.YESUDAS,
4. BAIJU @ JOHNSON YESUDAS,AGED 20,

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.P.V.GEORGE(PUTHIYIDAM)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :30/05/2007

 O R D E R
                                   V.RAMKUMAR, J.

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

                     Bail Application No.2887 /2007

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

                  Dated this  the 30th day of May, 2007


                                   O R D E R

Petitioners who are accused Nos.4, 5, 2 and 3 in

Crime No. 194 of 2007 of Anchalammood Police Station for

offences punishable under Sections 498A, 363, 354 and 34 of

I.P.C., seek anticipatory bail.

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 6.6.2007 and

8.6.2007 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

release petitioners 1 and 2 (i.e.A4 and A5) on bail on

appropriate conditions and consider the applications of

B.A.2887/2007 -2-

petitioners 3 and 4 (ie.A2 and A3) 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/