High Court Kerala High Court

Kunhali vs State Of Kerala Through The on 5 December, 2006

Kerala High Court
Kunhali vs State Of Kerala Through The on 5 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 7166 of 2006()


1. KUNHALI, S/O. IBRAHIM,
                      ...  Petitioner
2. ROOKKIYA, W/O. KUNHALI,
3. NASAR, S/O. ALI,
4. VAHAB, S/O. KUNHALI,
5. SHIHAB, S/O. KUNHALI,

                        Vs



1. STATE OF KERALA THROUGH THE
                       ...       Respondent

                For Petitioner  :SRI.SUNNY MATHEW

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :05/12/2006

 O R D E R
                               V.RAMKUMAR, J.

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

                           B.A.No.7166 OF  2006

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

            DATED THIS THE 5TH DAY OF DECEMBER, 2006


                                   O R D E R

Petitioners seek anticipatory bail on the allegation that

the Thiruvambady Police are after them in connection with Crime

No.145/06 registered for offences punishable under sections 143,

147, 148, 323 and 326 read with section 149 IPC.

2. Learned Public Prosecutor on instructions submitted

that the second petitioner who is the wife of the first petitioner is

not an accused in the case and that the other accused persons

are accused 1 to 4.

3. Having regard to the fact that in the occurrence that

took place on the morning of 21.11.2006 the de facto

complainant has sustained a fracture to his ankle, I am of the

view that the following directions should be issued.

1) Petitioners 1 and 3 to 5 shall surrender before the

Investigating Officer on any day between

7.12.2006 and 13.12.2006 for the purpose of

custodial interrogation and recovery, if any.

BA.7166/06

Page numbers

2. The petitioners 1 and 3 to 5 shall thereafter be

produced before the the J.F.C.M.-II, Thamarassery,

who shall consider and dispose of the application for

regular bail filed by them preferably on the same date

on which it is filed.

V.RAMKUMAR, JUDGE

dsn