High Court Kerala High Court

Saratlal N.T. vs State Of Kerala on 19 February, 2007

Kerala High Court
Saratlal N.T. vs State Of Kerala on 19 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 915 of 2007()


1. SARATLAL N.T., AGED 20 YEARS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.SUMAN CHAKRAVARTHY

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :19/02/2007

 O R D E R
                                 V. RAMKUMAR, J.

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

                  BAIL APPLICATION NO. 915  OF 2007

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

             DATED THIS THE 19th DAY OF FEBRUARY, 2007


                                      O R D E R

Petitioner who is the 3rd accused in Crime No.360/06 of

Vattappara Police Station for offences punishable under sections 109,

120B, 212, 449, 427, 307 and 302 read with section 34 IPC and

section 27 of the Arms Act, 1959 seeks anticipatory bail.

2. Learned Public Prosecutor opposed the application

submitting, inter alia, that accused 1 to 7 including the petitioner had

trespassed into the house of the deceased and had attacked him with

sword and other deadly weapons resulting in his death.

3. It is too early to accept the petitioner’s contention that he

had only given a lift in his vehicle to the second accused without

knowing about his complicity in the occurrence and that the

petitioner’s mother was hospitalised during the said period.

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 thereafter.

Accordingly, the petitioner is directed to surrender before the

Investigating Officer on any day between 22.2.2007 and 24.2.2007 for

the purpose of interrogation. The petitioner shall thereafter be

BA.915/07

Page numbers

produced before the Magistrate concerned on the same day. The

Magistrate shall consider and dispose of the application for regular bail,

if any, filed by the petitioner, preferably on the same date on which it

is filed.

V.RAMKUMAR, JUDGE

dsn