IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6709 of 2010()
1. AJAYAN, AGED 34 YEARS,
... Petitioner
2. SOMARAJAN, AGED 30 YEARS,
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
For Petitioner :SRI.P.V.DILEEP
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :27/10/2010
O R D E R
V.RAMKUMAR, J.
----------------------------------------------
Bail Application No.6709 of 2010
------------------------------------------------
Dated this the 27th day of October, 2010
ORDER
The petitioners, who are accused Nos.2 & 3 in Crime
No.1142 of 2010 of Sasthamcotta Police Station, Kollam
for offences punishable under Sections 341, 324, 308 &
506(i) 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 10/11/2010
or on 11/11/2010 for the purpose of interrogation and
recovery of incriminating material, if any. The petitioners
shall thereafter be produced before the Magistrate who
Bail Appln.No.6709/2010
: 2 :
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
skj