IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 646 of 2007()
1. P.P.RAFEEQUE, AGED 31 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY
... Respondent
2. THE PUBLIC PROSECUTOR,
For Petitioner :SRI.MANJERI SUNDERRAJ
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :06/02/2007
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
BAIL APPLICATION NO. 646 OF 2007
- - - - - - - - - ----------------------- - - - - - -
DATED THIS THE 6th DAY OF FEBRUARY, 2007
O R D E R
Petitioner seeks anticipatory bail on the allegation that the
Kasaba Police, Kozhikode are at his heels in connection with Crime
No.28/07 registered for an offence punishable under section 41(1)(d)
Cr.P.C.
2. Learned Public Prosecutor opposed the application
submitting, inter alia, that the above crime now stands registered for
an offence punishable under section 380 read with section 34 IPC and
that the petitioner and other accused committed theft of wooden
frames from a workshop and accused 1 to 3 were arrested and 4th
accused who was sitting in the vehicle made good his escape thereby
averting his arrest.
3. I am not inclined to grant anticipatory bail to the petitioner.
I am, however, inclined to give the petitioner an opportunity to
surrender before the Investigating officer and then to have his
application for bail considered by the Magistrate expeditiously.
Accordingly, the petitioner shall surrender before the Investigating
Officer on any day between 7.2.2007 and 9.2.2007 for the purpose of
interrogation. The petitioner shall thereafter be produced before the
BA.646/07
Page numbers
Magistrate having jurisdiction on the same day 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.
Issue photocopy today itself.
V.RAMKUMAR, JUDGE
dsn