IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 451 of 2007()
1. SHABU, S/O.LALITHA PRASAD,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.G.JANARDANA KURUP (SR.)
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :30/01/2007
O R D E R
V. RAMKUMAR, J.
````````````````````````````````````````````````````
B.A. No. 451 OF 2007 B
````````````````````````````````````````````````````
Dated this the 30th day of January, 2007
O R D E R
Petitioner, who is the 2nd accused in Crime No.451/2006 of
Cherthala Police Station for offences punishable under Sections 143,
147, 148, 294(b), 323, 324 and 308 read with section 149 I.P.C., seeks
anticipatory bail.
2. The learned Public Prosecutor opposed the application
submitting that eventhough no overt acts are alleged against the
petitioner, the petitioner and the rest of the accused have other criminal
back grounds.
3. The occurrence took place on 26.10.2006. De facto
complainant has not sustained any grievous injuries.
4. In the facts and circumstances of the case, I am inclined to
direct the petitioner to surrender before the Investigating Officer and
thereafter to have his bail application allowed by the Magistrate having
jurisdiction. Accordingly, the petitioner is directed to surrender before
the Investigating Officer on any day between 01/02/2007 and
03/02/2007 for the purpose of custodial interrogation. After
interrogation, the petitioner shall be produced before the Magistrate,
BA.451/07
2
who is having jurisdiction, on the same day. The Magistrate, on being
satisfied that the petitioner has been interrogated by the Investigating
Officer, shall release the petitioner on bail in the event of application for
regular bail is filed by the petitioner before the Magistrate.
This petition is disposed of as above.
(V. RAMKUMAR, JUDGE)
aks