IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 2887 of 2007()
1. YESUDAS, AGED 52, S/O.MATHIAS,
... Petitioner
2. LEELA YESUDAS,AGED 48,W/O.YESUDAS,
3. BIJU YESUDAS,AGED 24,S/O.YESUDAS,
4. BAIJU @ JOHNSON YESUDAS,AGED 20,
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
For Petitioner :SRI.P.V.GEORGE(PUTHIYIDAM)
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :30/05/2007
O R D E R
V.RAMKUMAR, J.
----------------------------------------------
Bail Application No.2887 /2007
----------------------------------------------
Dated this the 30th day of May, 2007
O R D E R
Petitioners who are accused Nos.4, 5, 2 and 3 in
Crime No. 194 of 2007 of Anchalammood Police Station for
offences punishable under Sections 498A, 363, 354 and 34 of
I.P.C., seek anticipatory bail.
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
petitioners to surrender before the Investigating Officer for the
purpose of interrogation and then to have their applications for
bail considered by the Magistrate having jurisdiction.
Accordingly, the petitioners shall surrender before the
investigating officer on any day between 6.6.2007 and
8.6.2007 for the purpose of interrogation and recovery of
incriminating material, if any. The petitioners shall thereafter
be produced on the same day before the Magistrate who shall
release petitioners 1 and 2 (i.e.A4 and A5) on bail on
appropriate conditions and consider the applications of
B.A.2887/2007 -2-
petitioners 3 and 4 (ie.A2 and A3) for regular bail preferably on
the same date on which such applications are filed.
This petition is disposed of as above.
V.RAMKUMAR, JUDGE
CSS/