IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 2879 of 2007()
1. SAMBHU, AGED 26 YEARS,
... Petitioner
2. ARUN, AGED 27, S/O.SADASIVAN NAIR,
3. AJI KUMAR, AGED 21,
4. AROMAL, AGED 26,
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.R.T.PRADEEP
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :25/05/2007
O R D E R
V. RAMKUMAR, J.
````````````````````````````````````````````````````
B.A. No. 2879 OF 2007
````````````````````````````````````````````````````
Dated this the 25th day of May, 2007
O R D E R
Petitioners, who are accused Nos.1 to 4 in Crime
No.133/07 of Kattakada Police Station for offences punishable under
Secs.143, 147, 148, 149, 452, 506(ii) and 427 I.P.C. and section 27 of
the Arms Act, 1959, seek anticipatory bail. The occurrence took place
on 2.4.07.
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 application for bail considered by the Magistrate having
jurisdiction. Accordingly, the petitioners shall surrender before the
investigating officer on any day between 30-05-2007 and 01-06-2007
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 release the petitioners on bail on
appropriate conditions.
This petition is disposed of as above.
(V. RAMKUMAR, JUDGE)
aks