High Court Kerala High Court

Bijoy.T.B. vs The State Of Kerala Represented By … on 23 May, 2007

Kerala High Court
Bijoy.T.B. vs The State Of Kerala Represented By … on 23 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 2413 of 2007()


1. BIJOY.T.B., AGED 27 YEARS,
                      ...  Petitioner
2. GEORGEKUTTY @ GEORGE, AGED 26 YEARS,
3. BINOY T.B., AGED 29 YEARS,

                        Vs



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

                For Petitioner  :SRI.C.C.THOMAS

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :23/05/2007

 O R D E R
                          V.RAMKUMAR, J.

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

                 Bail Application No. 2413/2007

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

                Dated this  23rd day of May, 2007


                                O R D E R

Petitioners who are the accused in Crime

No.52/2007 of Puthenvelikkara Police Station, Ernakulam,

for offences punishable under Sections 143, 147, 148, 326

and 307 IPC read with section 149 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 29-5-2007 and 31-5-2007 for the purpose of

interrogation and recovery of incriminating material, if

any. The petitioners shall thereafter be produced on the

B.A.2413/2007

2

same day before the Magistrate who shall consider their

applications for regular bail preferably on the same date

on which such applications are filed.

The application is disposed of as above.

V.RAMKUMAR,

JUDGE

mrcs