High Court Kerala High Court

Manikantan D. vs State Of Kerala on 7 March, 2007

Kerala High Court
Manikantan D. vs State Of Kerala on 7 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1347 of 2007()


1. MANIKANTAN D., AGED 26,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY
                       ...       Respondent

                For Petitioner  :SRI.BLAZE K.JOSE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :07/03/2007

 O R D E R
                                  V. RAMKUMAR, J.


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

                              B.A. No. 1347 OF 2007 C

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

                      Dated this the 7th day of March, 2007


                                        O R D E R

Petitioner, who is the second accused in Crime No.19/2007

of Thumba Police Station for offences punishable under sections 143,

147, 148, 324, 326, 506(i) and 308 read with section 149 IPC, seeks

anticipatory bail.

2. The occurrence took place at about 8.45 p.m. on 23.1.2007.

3. Learned Public Prosecutor opposed the application.

4. The case of the prosecution is on account of the enmity

between the brother of the de facto complainant and the petitioner

herein, the four accused persons armed with deadly weapons like sword

etc. are alleged to have attacked the brother of the de facto complainant

Salim causing grave injuries both on his hands and legs resulting in both

his feet being chopped of.

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

I am, however, inclined to permit the petitioner to surrender before the

Investigating Officer for custodial interrogation and then to have his

application for regular bail considered by the Magistrate concerned.

Accordingly, the petitioner is directed to surrender before the

Investigating Officer on any day between 13.3.2007 and 15.3.2007 for

BA.1347/07

: 2 :

the purpose of custodial interrogation and incriminating materials, if any.

The petitioner shall, thereafter, be produced on the same day before the

concerned Magistrate, who shall consider and dispose of the

application, if any, filed by the petitioner for regular bail, preferably on

the same date on which it is filed.

This application is disposed of as above.

(V. RAMKUMAR, JUDGE)

aks