IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 1894 of 2007()
1. SUDHEESH, S/O.SUKUMARAN,
... Petitioner
Vs
1. THE SUB INSPECTOR OF POLICE,
... Respondent
2. STATE REP. BY PUBLIC PROSECUTOR,
For Petitioner :SRI.P.K.ANIL
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :29/03/2007
O R D E R
V. RAMKUMAR, J.
````````````````````````````````````````````````````
B.A. No. 1894 OF 2007 B
````````````````````````````````````````````````````
Dated this the 29th day of March, 2007
O R D E R
Petitioner, who is the 4th accused in Crime No.37/2007
of Mathilakam Police Station for offences punishable under
sections 143, 147, 448, 324 and 308 read with section 149 IPC,
seeks anticipatory bail.
2. Learned Public Prosecutor opposed the application.
3. The case of the prosecution is that at about 2.15 p.m.
on 15.1.2007 the defacto complainant was assaulted by the
petitioner and others armed with deadly weapons like sword, iron
block, iron pipe, etc. The petitioner is alleged to have inflicted
injuries by hitting with a stool.
4. 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 interrogation and
thereafter to have his application for regular bail considered by the
Magistrate concerned. Accordingly, the petitioner is directed to
surrender before the Investigating Officer either on 3.4.2007 or on
BA.1894/07
: 2 :
4.4.2007 for the purpose of interrogation. The petitioner shall,
thereafter, be produced on the same day before the concerned
Magistrate, who 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.
This application is disposed of as above.
(V. RAMKUMAR, JUDGE)
aks