High Court Kerala High Court

Abdul Hameed vs The State Of Kerala on 14 September, 2010

Kerala High Court
Abdul Hameed vs The State Of Kerala on 14 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5127 of 2010()


1. ABDUL HAMEED, AGED 48 YEARS,
                      ...  Petitioner
2. SAFWAN, AGED 18 YEARS,

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.JAWAHAR JOSE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :14/09/2010

 O R D E R
                          V. RAMKUMAR, J.
                 .........................................
                        B.A. No. 5127 of 2010
                ..........................................
                           Date: 14.09.2010
                                 ORDER

Petitioners who are accused Nos.1 and 2 in Crime No.
452/2010 of Kumbla Police Station for offences punishable under
Sections 324,354 and 452 read with 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
24.09.2010 or on 25.09.2010 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 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

sj