IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 3418 of 2007()
1. 1.C.JAYAPRAKASAN, S/O KANNAN,
... Petitioner
2. P.MANOJKUMAR,
Vs
1. STATE- REPRESENTED BY
... Respondent
2. THE STATION HOUSE OFFICER,
For Petitioner :SRI.M.SASINDRAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :07/06/2007
O R D E R
V.RAMKUMAR, J.
----------------------------------------------
Bail Application No. 3418/2007
----------------------------------------------
Dated this 7th day of June, 2007
O R D E R
Petitioners who are the accused in Crime No.
125/2006 of Mattannur Police Station for offences punishable under
Sections 143, 147, 148, 506(ii) read with section 149 I.P.C., seek
anticipatory bail. The occurrence took place on 3.5.2006.
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
14.6.2007 and 16.6.2007 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 consider their applications 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/