High Court Kerala High Court

Kannan vs State on 18 June, 2007

Kerala High Court
Kannan vs State on 18 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 3445 of 2007(K)


1. KANNAN, S/O.MUTHU, KUZHIYAKKAD VEEDU,
                      ...  Petitioner

                        Vs



1. STATE, REPRESENTED BY S.I. OF POLICE,
                       ...       Respondent

                For Petitioner  :SRI.VINOD KUMAR.C

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :18/06/2007

 O R D E R
                              R.BASANT, J.

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

                           B.A.No.3445 of 2007

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

                 Dated this the  18th  day of June 2007




                                  O R D E R

Application for anticipatory bail. A crime was initially

registered inter alia under Section 324 read with 149 I.P.C. Now

the allegation under Section 326 I.P.C is also included.

2. Accused 1 and 2 have come before this court for

anticipatory bail and by order dated 14/6/2007, another Bench of

this Court had permitted those accused persons to surrender

before the investigating officer between 21/6/2007 and

23/6/2007 for the purpose of interrogation and recovery of

incriminating material, if any. It is also observed that the said

accused shall be produced on the same day before the learned

Magistrate who shall consider their application for regular bail

preferably on the same day on which such application is filed.

3. The short prayer made by the learned counsel for the

petitioner is that the benefit of the said order may be extended to

the petitioner herein also. I find no reason not to do so and the

learned Public Prosecutor fairly does not oppose the said prayer.

B.A.No.3445/07 2

4. This petition is, in these circumstances, allowed. The

petitioner is permitted to surrender before the investigating

officer on any day at 10 a.m between 21/6/2007 and 23/6/2007

for the purpose of interrogation and recovery of incriminating

material, if any. The petitioner shall thereafter be produced on

the same day before Magistrate who shall consider the

application for bail on merits, on the same day on which such

application is filed.

5. With the above observations, this petition is allowed.






                                                      (R.BASANT, JUDGE)

jsr


                                  // True Copy//          PA to Judge


B.A.No.3445/07    3


B.A.No.3445/07    4


       R.BASANT, J.





         CRL.M.CNo.





            ORDER





21ST DAY OF MAY2007