High Court Kerala High Court

Robinson vs Sub Inspector Of Police on 29 May, 2007

Kerala High Court
Robinson vs Sub Inspector Of Police on 29 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 3119 of 2007()


1. ROBINSON, AGED 25, S/O THOMAS,
                      ...  Petitioner
2. REBINSON @ VAVACHI, AGED 22 YEARS,
3. JOBBY, AGED 24, S/O BABY,
4. RONEY, AGED 22, S/O KUNJUMON,
5. SHAJI.E.J, AGED 40, S/O JOSEPH,

                        Vs



1. SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.R.BINDU (SASTHAMANGALAM)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :29/05/2007

 O R D E R
                             V.RAMKUMAR, J.

                       ----------------------------------------------

                       Bail Application No.3119 /2007

                       ----------------------------------------------

                      Dated this  29th day of May, 2007


                                     O R D E R

Petitioners who are accused 1 to 5 in Crime No.

58/2007 of Ramankary Police Station for offences punishable under

Sections 143, 147, 148, 149, 324, 323 and 308 IPC, seek anticipatory

bail. The occurrence took place on 23.4.2007 at 9.30 p.m.

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 petitioners

to surrender before the Investigating Officer for the purpose of

interrogation and then to have their applications for bail considered

by the Magistrate having jurisdiction. Accordingly, the petitioners

shall surrender before the investigating officer on any day between

5.6.2007 and 7.6.2007 for the purpose of interrogation and recovery

of incriminating material, if any. The petitioners shall thereafter be

produced on the same day before the Magistrate who shall consider

their applications for regular bail preferably on the same date on

which such applications are filed.

This petition is disposed of as above.

V.RAMKUMAR, JUDGE

CSS/