IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 596 of 2007()
1. C.N.PRADEEP, S/O. CHELLAPPAN,
... Petitioner
2. M.MURALI, S/O. MADHAVAN NAIR,
3. S.SREEKUMAR, S/O. SUKUMARAN NAIR,
4. K.PRADEEP, S/O. RAJASEKHARAN NAIR,
5. V.VINOD, S/O. VELAYUDHAN NAIR,
6. B.GOPU, S/O. LATE GOPALAKRISHNAN,
7. V.BINDU KUMAR, S/O. VASUDEVAN NAIR,
8. B.MANIKANDAN, S/O. LATE GOPALAKRISHNAN,
9. P.AJI, S/O. PARAMESHWARAN NAIR,
Vs
1. STATE OF KERALA, REP. BY
... Respondent
For Petitioner :SRI.K.P.JAYACHANDRAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :02/02/2007
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
BAIL APPLICATION NO. 596 OF 2007
- - - - - - - - - ----------------------- - - - - - -
DATED THIS THE 2nd DAY OF FEBRUARY, 2007
O R D E R
Petitioners who are accused Nos.1 to 9 in Crime No.46/07
of Neyyattinkara Police Station for offences punishable under
sections 143, 147, 148, 324 and 328 read with section 149 IPC
and section 27 of the Arms Act, 1959, seek anticipatory bail
2. The occurrence took place on 21.1.2007 at 6 PM in
front of a shop in which the de facto complainant was assaulted
with sword, iron rod, etc. First accused was wielding the sword.
3. Learned Public Prosecutor opposed the application.
4. Anticipatory bail cannot be granted in a case of this
nature. But at the same time I am inclined to permit accused 1
to 9 to surrender before the Investigating Officer for interrogation
and then to have their application for bail considered by the
Magistrate. Accordingly, petitioners who are accused 1 to 9 are
directed to surrender before the Investigating Officer on any day
between 7.2.2007 and 9.2.2007 for the purpose of interrogation.
Thereafter, the petitioners shall be produced before the
Magistrate having jurisdiction on the same day. The Magistrate
BA.596/07
Page numbers
shall consider and dispose of the application, if any, filed by the
first accused for bail preferably on the same date on which it is
filed. In the case of accused 2 to 9, the Magistrate shall release
them on bail on appropriate conditions on being satisfied that
they have been interrogated by the Investigating Officer.
This application is disposed of as above.
V.RAMKUMAR, JUDGE
dsn