High Court Kerala High Court

Saji Abraham vs S.Il. Of Police on 6 February, 2007

Kerala High Court
Saji Abraham vs S.Il. Of Police on 6 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 665 of 2007()


1. SAJI ABRAHAM, AGED 32 YEARS,
                      ...  Petitioner

                        Vs



1. S.IL. OF POLICE, ARANMULA POLICE
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.V.SETHUNATH

                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. 665 OF 2007

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

              DATED THIS THE 6th DAY OF FEBRUARY, 2007


                                      O R D E R

Petitioner who is the husband of the de facto complainant Princy

and who is the accused in Crime No.34/07 of Aranmula Police Station

registered for offences punishable under sections 324, 326 and 506(i) IPC

and subsequently registered also for an offence punishable under section

498A IPC, seeks anticipatory bail.

2. Learned Public Prosecutor opposed the application.

3. The petitioner is alleged to have attacked his wife with a

brick causing injuries including fracture on her left thumb.

4. Anticipatory bail cannot be granted in a case of this nature.

There is no reason why the petitioner should not surrender before the

Investigating Officer for interrogation and seek regular bail. Accordingly,

the petitioner is directed to surrender before the Investigating Officer on

any day between 7.2.2007 and 9.2.2007 for the purpose of

interrogation. Thereafter the petitioner shall be produced before the

Magistrate having jurisdiction on the same day. The Magistrate shall

consider and dispose of the application, if any, filed by the petitioner for

bail, preferably on the same date on which it is filed.

This application is disposed of as above.

V.RAMKUMAR, JUDGE

dsn