IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 496 of 2007()
1. MADHU, AGED 26 YEARS,
... Petitioner
2. SURESH KUMAR, AGED 26 YEARS,
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.M.K.FAISAL
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.496 OF 2007
- - - - - - - - - ----------------------- - - - - - -
DATED THIS THE 31ST DAY OF JANUARY, 2007
O R D E R
Petitioners who are accused 1 and 2 in Crime No.8/07 of Mankara
Police Station for offences punishable under sections 341, 324 and 308
IPC, seek anticipatory bail.
2. Learned Public Prosecutor opposed the application
submitting, inter alia, that the de facto complainant was attacked with
sword and stick on 7.1.2007 by way of retaliation to the death of first
accused’s father on the previous day in an incident in which an
autorickshaw driven by the de facto complainant had capsized.
3. I am not inclined to grant anticipatory bail to the petitioners.
At the same time, I am inclined to give the petitioners an opportunity to
surrender before the Investigating Officer and then to have their regular
bail application disposed of by the Magistrate. Accordingly, the
petitioners are directed to surrender before the Investigating Officer on
any day between 5.2.2007 and 7.2.2007 for the purpose of
interrogation. The petitioners shall thereafter be produced before the
Magistrate having jurisdiction on the same day. The Magistrate shall
consider and dispose of the application, if any, filed by the petitioners for
regular bail, preferably on the same date on which it is filed.
This application is disposed of as above.
V.RAMKUMAR, JUDGE
dsn