IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5142 of 2010()
1. ANWAR SALIM, AGED 31 YEARS, S/O.
... Petitioner
2. ABDUL HAMEED @ TIGER HAMEED, S/O.
Vs
1. THE STATE OF KERALA, REP. BY
... Respondent
For Petitioner :SRI.T.MADHU
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :13/09/2010
O R D E R
V.RAMKUMAR, J.
----------------------------------------------
Bail Application No.5142 of 2010
------------------------------------------------
Dated this the 13th day of September, 2010
ORDER
The petitioners, who are accused Nos.1 & 2 in Crime
No.433/2010 of Kasaragod Police Station for offences
punishable under Sections 341, 323, 324, 365, 308 & 427 read
with Section 34 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 application
for bail considered by the Magistrate having jurisdiction.
Accordingly, the petitioners shall surrender before the
investigating officer on 23/9/2010 or on 24/9/2010 for the
purpose of interrogation and recovery of incriminating
material, if any. The petitioners shall thereafter be produced
before the Magistrate who on being satisfied that the
Bail Appln.No.5142/2010
: 2 :
petitioners have been interrogated by the police shall consider
and dispose of their application for regular bail preferably on
the same date on which it is filed.
This petition is disposed of as above.
V.RAMKUMAR, JUDGE
skj