IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 2347 of 2007()
1. SREEKUMAR T.T., AGED 34 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. MANOJ, S/O MANOHARAN,
3. RONY, S/O PERRERA, AGED 22 YEARS,
4. VINEESH, S/O VIJAYAN, AGED 22 YEARS,
5. RAJI, AGED 24 YEARS,
6. MANEESH, S/O VIJAYAN, AGED 20 YEARS,
7. KUTTAN @ SUNEESH, S/O BOSE,
For Petitioner :SRI.S.RAJEEV
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :05/10/2007
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
Cl.M.C.No. 2347 of 2007
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 5th day of October, 2007
O R D E R
This petition has been filed by the petitioner, who is the defacto
complainant in Crime no.136 of 2007 of Palluruthy police station
registered, inter alia, under Sections 326 and 307 r/w. 149 I.P.C. The
petitioner has come to this Court with the grievance that anticipatory
bail was unjustifiably granted to the accused persons.
2. The learned Prosecutor was directed to take instructions.
The learned Prosecutor submits that the investigation is now
complete. Final report has already been filed. Cognizance has been
taken by the committal court. Committal proceedings has been
registered. The case stands posted to 25.10.2007.
3. Learned counsel for the petitioner submits that the learned
Sessions Judge may be directed to consider the application for bail
and impose appropriate conditions.
4. Needless to say the learned Sessions Judge must consider
the bail application and pass appropriate orders in the light of the
earlier order granting anticipatory bail. The petitioner shall be at
liberty to appear before the learned Sessions Judge and make his
Cl.M.C.No. 2347 of 2007
2
submissions, if any. Appropriate orders must be passed by the learned
Sessions Judge. I find absolutely no reason at this stage to interfere with
the impugned order of anticipatory bail passed by the learned Sessions
Judge. The grievance of the petitioner must be considered by the learned
Magistrate on merits and in accordance with law.
5. This petition is accordingly dismissed.
(R. BASANT)
Judge
tm