High Court Kerala High Court

Thankachan vs State Of Kerala on 25 May, 2007

Kerala High Court
Thankachan vs State Of Kerala on 25 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 3112 of 2007()


1. THANKACHAN, S/O JOSEPH,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTING
                       ...       Respondent

                For Petitioner  :SRI.G.PRIYADARSAN THAMPI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :25/05/2007

 O R D E R
                             V. RAMKUMAR, J.

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

                     Bail Application No. 3112/2007

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

                 Dated this the 25th  day of May,  2007


                                   O R D E R

Petitioner who is the accused in Crime

No.187/2007 of Mararikulam Police Station for offences

punishable under Sections 447 and 307 IPC, seeks

anticipatory bail. The occurrence took place on 17.5.2007.

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 1-6-2007 and 3-6-

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

mrcs