IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5955 of 2010()
1. SUNIL C.B., AGED 44 YEARS,
... Petitioner
2. SATHEESH C.B., AGED 47 YEARS,
Vs
1. CIRCLE INSPECTOR OF POLICE,
... Respondent
2. STATE OF KERALA,
For Petitioner :SRI.ALIAS M.CHERIAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :01/10/2010
O R D E R
V. RAMKUMAR, J.
~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~
Bail Appln.No.5955 of 2010
~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~
Dated: 01/10/2010
ORDER
The petitioners, who are accused Nos.1 & 2 in Crime No.455 of 2010 of
Thrissur West Police Station for an offence punishable under Section 420 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 14/10/2010 or
on 15/10/2010 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. In case there is no incriminating
material against the petitioners, the investigating officer shall submit a report to
that effect before the Magistrate and release the petitioners from custody
permitting them to appear before the Magistrate and apply for regular bail. In
case the petitioners apply for regular bail, they shall be released on bail
preferably on the same date on which the application is filed.
This petition is disposed of as above.
V.RAMKUMAR, JUDGE
skj