High Court Kerala High Court

Thomas Manoj vs State Of Kerala Represented By … on 13 June, 2007

Kerala High Court
Thomas Manoj vs State Of Kerala Represented By … on 13 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 3531 of 2007()


1. THOMAS MANOJ, S/O.XAVIER, KURISINGAL (H)
                      ...  Petitioner
2. GILSON, S/O.THOMAS, KURISINGAL HOUSE,
3. JIBIN, S/O.ANTONY, KURISINGAL HOUSE,
4. LINTEN, S/O.JOSEPH,

                        Vs



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

2. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.PRADEESH CHACKO

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :13/06/2007

 O R D E R
                                 V.RAMKUMAR, J

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

                          B.A.NO.3531  of 2007

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


                Dated this the 13th    day  of  June,  2007



                                    ORDER

Petitioners who are accused in Crime No.80/2007 of

Mulavukad Police Station for offences punishable under Sections

323, 324 and 308 read with Section 34 of the IPC seeks

anticipatory bail.

2. Petitioners had earlier moved this court for the same

reliefs by filing B.A.2729/2007 and this Court was not inclined to

grant anticipatory bail to the petitioners. But instead, petitioners

were directed to surrender before the investigating officer on any

day between 22.5.2007 and 24.5.2007 for the purpose of

interrogation and recovery of incriminating material, if any and

thereafter their application for regular bail was directed to be

considered by the Magistrate having jurisdiction. Admittedly, the

petitioners have not surrendered before the investigating officer

as directed.

B.A.No. 3531/2007 :2:

3. After hearing both sides, I am inclined to permit the

petitioners to surrender before the investigating officer on or

before 19.6.2007. In case the petitioners surrender before the

investigating officer within the extended time, they shall be

deemed to have complied with the conditions in the order dated

15.5.2007 in B.A.2729/2007.

The application is disposed of.

V.RAMKUMAR, JUDGE

css
/

B.A.No. 3531/2007 :3:

B.A.No. 3531/2007 :4: