IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 777 of 2007()
1. RAJESH S/O RAVI, KOTTACKAL,
... Petitioner
2. THANKACHAN, S/O.MADHUSOODHANAN,
3. MAHENDRAN, S/O. JANARDHANAN,
4. BIJU, S/O.CHANDRAN, BANGLAVIL,
5. THAMPAN S/O.MADHUSOODHANAN,
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
For Petitioner :SRI.A.K.ALEX
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :13/02/2007
O R D E R
V. RAMKUMAR, J.
````````````````````````````````````````````````````
B.A. No. 777 OF 2007 B
````````````````````````````````````````````````````
Dated this the 13th day of February, 2007
O R D E R
In this Petition filed under Sec. 438 Cr.P.C. the petitioners,
who are accused Nos.1 to 5 in Crime No.713/2006 of Kayamkulam
Police Station for offences punishable under Sections 143, 147, 148,
452, 427, 323 and 324 read with section 149 I.P.C., seek anticipatory
bail.
2. I heard the learned counsel for the petitioners and the
learned Public Prosecutor. The learned Public Prosecutor opposed the
application submitting that the petitioners had trespassed into the house
of the de facto complainant at about 11 p.m. on 17.12.2006 armed with
iron rod, wooden stick, etc. and assaulted the de facto complainant.
3. In as much as the present occurrence is equal to an earlier
crime registered as Crime No.714/06, which took place on the same
day, eventhough I am not inclined to grant anticipatory bail to the
petitioners, I am inclined to permit the petitioners to surrender before the
Investigating Officer for interrogation and then to have their regular bail
application ordered by the Magistrate concerned. Accordingly, the
petitioners are directed to surrender before the Investigating Officer on
BA.777/07
2
any day between 19.2.2007 and 21.2.2007 for the purpose of custodial
interrogation and recovery of incriminating materials, if any. The
petitioners shall, thereafter, be produced on the same day before the
Magistrate concerned, who shall release them on bail on appropriate
conditions.
This application is disposed of as above.
(V. RAMKUMAR, JUDGE)
aks