High Court Kerala High Court

Shaji vs State Of Kerala on 23 March, 2010

Kerala High Court
Shaji vs State Of Kerala on 23 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6935 of 2009()


1. SHAJI, S/O. GANGADHARAN,
                      ...  Petitioner
2. GIREESH, S/O. KSHEERAPANY,
3. P.G.JYOTHI, S/O. GANAPATHI,

                        Vs



1. STATE OF KERALA, REP. BY
                       ...       Respondent

                For Petitioner  :SRI.B.PRAMOD

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :23/03/2010

 O R D E R
                          V. RAMKUMAR, J.
                      ======================
                        B.A. No.6935 of 2009
                      ======================
                          Dated: 23.03.2010
                                ORDER

Petitioners, who are accused Nos.2 to 4 in Crime
No.688/2009 of Alappuzha South Police Station for an offence
punishable under Section 406 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
5.04.2010 or on 6.04.2010 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.

V.RAMKUMAR, JUDGE

sj