IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 754 of 2007()
1. MOHAMMED SHERIF, AGED 25 YEARS,
... Petitioner
2. REMIZ, AGED 20 YEARS, S/O.ABDUL RAHIMAN,
Vs
1. S.H.O.,
... Respondent
For Petitioner :SRI.M.SANTHOSHKUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :09/02/2007
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
BAIL APPLICATION NO. 754 OF 2007
- - - - - - - - - ----------------------- - - - - - -
DATED THIS THE 9th DAY OF FEBRUARY, 2007
O R D E R
Petitioners who are accused 1 and 2 in Crime No.25/07 of
Vellarikundu Police Station for offences punishable under sections
452, 324, 354 and 506(i) read with section 34 IPC, seek anticipatory
bail.
2. Learned Public Prosecutor opposed the application.
3. The occurrence took place on 27.1.2007 at about 1.30 PM
when the accused persons are alleged to have criminally trespassed
into the house of the de facto complainant and assaulted her after an
altercation in order to enforce an agreement executed between the
father of the first accused and the de facto complainant. During the
course of the occurrence, the petitioners are alleged to have caught
hold of the hand of the daughter of the de facto complainant allegedly
to outrage her modesty.
4. 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 interrogation and then to
have their application for regular bail ordered by the Magistrate.
Accordingly, the petitioners are directed to surrender before the
BA.754/07
Page numbers
Investigating Officer on any day between 13.2.2007 and 15.2.2007 for
the purpose of interrogation. The petitioners shall thereafter be
produced on the same day before the Magistrate concerned, who shall
release the petitioners on bail on appropriate conditions.
This application is disposed of as above.
V.RAMKUMAR, JUDGE
dsn