IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 3150 of 2007()
1. M.SOMAN, S/O.DAMODARAN NAIR,
... Petitioner
2. ABDUL SALAM.P., S/O.MOIDEENKUNHI,
3. KUNJIPPA @ ABOOBACKER, S/O.MOOSA,
4. K.K.CHANDRAN, S/O.KUNHIKRISHNAN NAIR,
5. V.K.HUSSAINKUTTY, S/O.MAYINKUTTY HAJI,
6. THECHI AMMED, S/O.MUHAMMED,
Vs
1. THE SUB INSPECTOR OF POLICE,
... Respondent
2. STATE REP.BY PUBLIC PROSECUTOR,
For Petitioner :SRI.T.G.RAJENDRAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :30/05/2007
O R D E R
V.RAMKUMAR, J.
----------------------------------------------
Bail Application No.3150 /2007
----------------------------------------------
Dated this the 30th day of May, 2007
O R D E R
Petitioners who are the accused in Crime No.
180/2007 of Balussery Police Station for offences punishable under
Sections 143, 147, 341, 323, 324, 353 and 502(ii) read with section
149 I.P.C., seek anticipatory bail.
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
6.6.2007 and 8.6.2007 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/