IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7397 of 2009()
1. SHIBU @ JUDE ANTONY,
... Petitioner
2. PRADEEP, KARINGADA HOUSE,
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI. K.SHAJ
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :29/03/2010
O R D E R
V. RAMKUMAR, J.
.........................................
B.A. NO. 7397 of 2009
..........................................
Dated: 29-03-2010
ORDER
Petitioners who are accused Nos. 5 and 6 in Crime No. 459
of 2009 of Sasthamcotta Police Station for offences punishable
under Sections 143, 147, 148, 323, 324 and 326 read with Section
149 I.P.C. and Sec. 27 of the Arms Act, 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 12-
04-2010 or 13-04-2010 for the purpose of interrogation and
recovery of incriminating material, if any. The petitioners shall
thereafter appear 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.
Dated this the 29th day of March, 2010.
V.RAMKUMAR, JUDGE
ani