High Court Kerala High Court

Saju Samuel Aged 23 vs State Of Kerala on 19 January, 2007

Kerala High Court
Saju Samuel Aged 23 vs State Of Kerala on 19 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 160 of 2007()


1. SAJU SAMUEL AGED 23, SAJU SADANAM,
                      ...  Petitioner
2. VINID KUMAR, AGED 24,

                        Vs



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

                For Petitioner  :SRI.S.SREEKUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :19/01/2007

 O R D E R


                                  V.Ramkumar, J.

                  ========================

                               B.A.No.160 of 2007

                  ========================


               Dated this the  19th day of January, 2007.


                                         ORDER

Petitioners, who are accused Nos. 1 and 2 in Crime No.542 of

2006 of Kunnicode Police Station for offences punishable under

Sections 451, 323, 324 and 427 read with Section 34 I.P.C. and

subsequently also registered for an offence punishable under Section

308 I.P.C., seek anticipatory bail.

2. The learned Public Prosecutor opposed the application

submitting inter alia that the first accused is a habitual offender and

the de facto complainant had sustained grave head injuries.

3. It is true that the alleged occurrence took place on

25.12.2006 at 7.30 p.m. in front of the shop of the de facto

complainant and he was struck on the head with a wooden stick.

Going by the facts and circumstances of the case, anticipatory bail

cannot be granted to the petitioners. But at the same time, I am of

the view that the petitioners should be given an opportunity to

surrender before the Investigating Officer for interrogation and

thereafter release on bail by the Magistrate having jurisdiction.

BA 160/06 -: 2 :-

Accordingly, the petitioners shall surrender before the Investigating

Officer on any day between 22.1.2007 and 23.1.2007 for the purpose

of custodial interrogation and recovery of incriminating material, if any.

The petitioner shall thereafter be produced before the Magistrate

having jurisdiction on the same day, who shall in the event of an

application for bail filed by the petitioners, release them on bail on

appropriate conditions.

This application is allowed as above.

V.Ramkumar,

Judge.

ess 19/1