High Court Kerala High Court

Sakkeer vs State Of Kerala Rep.By The Public on 26 February, 2007

Kerala High Court
Sakkeer vs State Of Kerala Rep.By The Public on 26 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1040 of 2007()


1. SAKKEER, AGED 39 YEARS,S/O.BASHEER,
                      ...  Petitioner
2. SIYAD, S/O.BASHEER, HOUSE NO.16,THOPPIL
3. RIYAS, S/O.BASHEER,HOUSE NO.16,

                        Vs



1. STATE OF KERALA REP.BY THE PUBLIC
                       ...       Respondent

                For Petitioner  :SRI.DILEEP P.PILLAI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :26/02/2007

 O R D E R
                                   V. RAMKUMAR, J.

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

                    BAIL APPLICATION NO. 1040  OF 2007

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

                DATED THIS THE 26th DAY OF FEBRUARY, 2007


                                        O R D E R

Petitioners who are accused Nos.1 to 3 in Crime No.28/07 of

Kollam West Police Station for an offence punishable under section 307

read with section 34 IPC, seek anticipatory bail.

2. Learned Public Prosecutor opposed the application.

3. The case of the prosecution is that at about 8.30 PM on

8.2.2007 the accused persons armed with deadly weapons like iron rod,

sword, etc. are alleged to have attacked the de facto complainant.

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

However, I am inclined to permit the petitioners to surrender before the

Investigating Officer for interrogation and then to have their application

for regular bail considered by the Magistrate. Accordingly, the petitioners

are directed to surrender before the Investigating Officer on any day

between 05.03.2007 and 07.03.2007 for the purpose of interrogation and

recovery of incriminating materials, if any. The petitioners shall thereafter

be produced on the same day before the Magistrate having jurisdiction.

The Magistrate shall consider and dispose of the application, if any, filed

by the petitioners for regular bail, preferably on the same date on which

it is filed.

This application is disposed of as above.

V.RAMKUMAR, JUDGE

dsn