High Court Kerala High Court

Ebin vs State on 29 March, 2007

Kerala High Court
Ebin vs State on 29 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1515 of 2007()


1. EBIN, S/O JOSHY, AGED 23 YEARS,
                      ...  Petitioner
2. JOSEMON, S/O CHACKO, AGED 24 YEARS,
3. SAMON, S/O MATHEW, AGED 24 YEARS,
4. MUSTHAFA, S/O MUHAMMED, AGED 26 YEARS,

                        Vs



1. STATE, REP. BY THE PUBLIC PROSECUTOR,
                       ...       Respondent

                For Petitioner  :SRI.B.RAMAN PILLAI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :29/03/2007

 O R D E R
                                V. RAMKUMAR, J.

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

                            B.A. No. 1515 OF 2007 D

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

                   Dated this the 29th day of March, 2007


                                      O R D E R

Petitioners, who are accused Nos.1 to 4 in Crime No.30/07

of Kanjar Police Station for offences punishable under sections 323, 324

and 326 read with section 34 IPC, seek anticipatory bail.

2. Learned Public Prosecutor opposed the application

submitting, inter alia, that one Chacko has sustained injuries including

fracture.

3. Anticipatory bail cannot be granted in a case of this nature.

But at the same time, having regard to the fact that there is a counter

case also registered in the same occurrence, 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 concerned. Accordingly, the petitioners are directed to

surrender before the Investigating Officer either on 3.4.2007 or on

4.4.2007 for the purpose of interrogation. The petitioners shall,

thereafter, be produced on the same day before the concerned

Magistrate, who shall release them on bail on appropriate conditions.

This application is disposed of as above.

(V. RAMKUMAR, JUDGE)

aks