High Court Kerala High Court

Mohammed Sherif vs S.H.O on 9 February, 2007

Kerala High Court
Mohammed Sherif vs S.H.O on 9 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 754 of 2007()


1. MOHAMMED SHERIF, AGED 25 YEARS,
                      ...  Petitioner
2. REMIZ, AGED 20 YEARS, S/O.ABDUL RAHIMAN,

                        Vs



1. S.H.O.,
                       ...       Respondent

                For Petitioner  :SRI.M.SANTHOSHKUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :09/02/2007

 O R D E R
                                  V. RAMKUMAR, J.

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

                    BAIL APPLICATION NO. 754 OF 2007

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

               DATED THIS THE 9th DAY OF FEBRUARY, 2007


                                      O R D E R

Petitioners who are accused 1 and 2 in Crime No.25/07 of

Vellarikundu Police Station for offences punishable under sections

452, 324, 354 and 506(i) read with section 34 IPC, seek anticipatory

bail.

2. Learned Public Prosecutor opposed the application.

3. The occurrence took place on 27.1.2007 at about 1.30 PM

when the accused persons are alleged to have criminally trespassed

into the house of the de facto complainant and assaulted her after an

altercation in order to enforce an agreement executed between the

father of the first accused and the de facto complainant. During the

course of the occurrence, the petitioners are alleged to have caught

hold of the hand of the daughter of the de facto complainant allegedly

to outrage her modesty.

4. 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 interrogation and then to

have their application for regular bail ordered by the Magistrate.

Accordingly, the petitioners are directed to surrender before the

BA.754/07

Page numbers

Investigating Officer on any day between 13.2.2007 and 15.2.2007 for

the purpose of interrogation. The petitioners shall thereafter be

produced on the same day before the Magistrate concerned, who shall

release the petitioners on bail on appropriate conditions.

This application is disposed of as above.

V.RAMKUMAR, JUDGE

dsn