High Court Kerala High Court

Suresh Kumar vs State Of Kerala on 31 January, 2007

Kerala High Court
Suresh Kumar vs State Of Kerala on 31 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 380 of 2007()


1. SURESH KUMAR, AGED 30 YEARS,
                      ...  Petitioner
2. DILSHAK, AGED 25 YEARS,

                        Vs



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

                For Petitioner  :SRI.P.R.SREEJITH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :31/01/2007

 O R D E R
                                     V. RAMKUMAR, J.

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

                     BAIL APPLICATION NO.380   OF 2007

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

               DATED THIS THE 31st  DAY OF JANUARY, 2007


                                          O R D E R

Petitioners who are accused 3 and 4 in Crime No.167/06 of

Elathoor Police Station for offences punishable under sections 452, 427,

323 and 506(ii), seek anticipatory bail.

2. Pending this application, the first petitioner has been arrested

and therefore the application so far as it relates to the first petitioner has

become infructuous. In the case of the second petitioner, who is the 4th

accused, I am not inclined to grant anticipatory bail to him. I am,

however, inclined to give him an opportunity to surrender before the

Investigating Officer and then to have his regular bail application

disposed of by the Magistrate. Accordingly, the second petitioner who is

the 4th accused shall surrender before the Investigating Officer on any

day between 5.2.2007 and 7.2.2007 for the purpose of custodial

interrogation. He shall thereafter be produced before the Magistrate

having jurisdiction on the same day. The Magistrate shall consider and

dispose of the application for regular bail , if any, filed by the second

petitioner/4th accused, preferably on the same date on which it is filed.

This application is disposed of as above.

V.RAMKUMAR, JUDGE

dsn