IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1658 of 2009()
1. VASUDEVAN @ VASAN, S/O.KOCHUPAPPI,
... Petitioner
2. PONNAPPAN, S/O.KOCHUPAPPI,
Vs
1. SUB-INSPECTOR OF POLICE,
... Respondent
For Petitioner :SRI.M.P.MADHAVANKUTTY
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :02/04/2009
O R D E R
V. RAMKUMAR, J.
.........................................
B.A. No.1658 Of 2009
..........................................
Dated: 2.04.2009
ORDER
Petitioners who are accused Nos.1 and 2 in Crime No. 9 of
2009 of Chingavanam Police Station for offences punishable under
Sections 326 read with 34 IPC , 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 any
day between 8.4.2009 and 13.4.2009 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 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.
Dated this the 2nd day of April, 2009.
V.RAMKUMAR, JUDGE
sj