High Court Kerala High Court

Prasad vs State Of Kerala on 2 May, 2007

Kerala High Court
Prasad vs State Of Kerala on 2 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 2369 of 2007()


1. PRASAD, S/O.SREEDHARAN, AGED 32,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY SUB
                       ...       Respondent

                For Petitioner  :SRI.S.RAJKUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :02/05/2007

 O R D E R
                                V. RAMKUMAR, J.


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

                              B.A. No. 2369 OF 2007

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

                      Dated this the 2nd day of May, 2007


                                      O R D E R

Petitioner, who is the 1st accused in Crime No.517/06 of

Punalur Police Station for offences punishable under Secs.143, 147,

148, 447, 323, 324, 326 and 308 read with sec.149 I.P.C., seeks

anticipatory bail. The occurrence took place on 27.8.06.

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 petitioner to surrender

before the Investigating Officer for the purpose of interrogation and then

to have his application for bail considered by the Magistrate having

jurisdiction. Accordingly, the petitioner shall surrender before the

investigating officer on any day between 9-05-2007 and 11-05-2007 for

the purpose of interrogation and recovery of incriminating material, if

any. The petitioner shall, thereafter, be produced on the same day

before the Magistrate, who shall consider his application for regular

bail, preferably on the same date on which such application is filed.

This petition is disposed of as above.

(V. RAMKUMAR, JUDGE)

aks