High Court Kerala High Court

Sudheesh @ Manu vs State Of Kerala Represented By on 5 June, 2007

Kerala High Court
Sudheesh @ Manu vs State Of Kerala Represented By on 5 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 3185 of 2007()


1. SUDHEESH @ MANU, AGED 31 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.C.C.THOMAS

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :05/06/2007

 O R D E R
                             V.RAMKUMAR, J.

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

                       Bail Application No. 3290/2007

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

                    Dated this the 5th  day of June, 2007


                                     O R D E R

Petitioner who is the sole accused in Crime No.

81/2007 of Munnar Police Station for offences punishable under

Sections 308, 326 and 294(b) I.P.C., seeks anticipatory bail. The

occurrence took place on 24.3.2007.

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 petitioner

to surrender before the Investigating Officer for the purpose of

interrogation and then to have his application for bail considered by

the Magistrate having jurisdiction. Accordingly, the petitioner shall

surrender before the investigating officer on any day between

13.6.2007 and 15.6.2007 for the purpose of interrogation and

recovery of incriminating material, if any. The petitioner shall

thereafter be produced on the same day before the Magistrate who

shall consider his application for regular bail preferably on the same

date on which such application is filed.

This petition is disposed of as above.

V.RAMKUMAR, JUDGE

CSS/