High Court Kerala High Court

Aitha vs State Of Kerala on 31 May, 2007

Kerala High Court
Aitha vs State Of Kerala on 31 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 2752 of 2007()


1. AITHA, S/O. KORAGGA,
                      ...  Petitioner
2. KRISHNAPPA, S/O. CHENNAPPA,

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. STATION HOUSE OFFICER,

                For Petitioner  :SRI.M.RAMESH CHANDER

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :31/05/2007

 O R D E R
                                  V. RAMKUMAR, J.

                      ````````````````````````````````````````````````````

                               B.A. No. 2752 OF 2007

                      ````````````````````````````````````````````````````

                       Dated this the 31st day of May, 2007


                                        O R D E R

Petitioners, who are accused Nos.1 and 2 in Crime

No.91/07 of Kumbla Police Station for offences punishable under

Secs.452 and 326 read with sec.34 I.P.C., seek anticipatory bail. The

occurrence took place on 11.4.07.

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 application for bail considered by the Magistrate having

jurisdiction. Accordingly, the petitioners shall surrender before the

investigating officer on any day between 06-06-2007 and 08-06-2007

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 the 1st petitioner on bail on

appropriate conditions and consider the 2nd petitioner’s application for

regular bail, preferably on the same date on which such application is

filed.

This petition is disposed of as above.

(V. RAMKUMAR, JUDGE)

aks