High Court Kerala High Court

Girish Krishnan vs State Of Kerala on 6 August, 2010

Kerala High Court
Girish Krishnan vs State Of Kerala on 6 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3435 of 2010()


1. GIRISH KRISHNAN, AGED 23 YEARS,
                      ...  Petitioner
2. SUNIL KUMAR, AGED 33 YEARS,
3. SUJITH.K., AGED 21 YEARS,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SMT.P.K.PRIYA

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :06/08/2010

 O R D E R
                           V. RAMKUMAR, J.
                    ===============================
                    Bail Application No.3435 of 2010
                    ===============================
                         DATED: 06.08.2010

                               O R D E R

Petitioners, who are accused Nos.1,2 and 9 in Crime

No.145/2009 of Chittarickal Police Station for offences punishable

under Sections 143,147,148,341,324 and 308 read with 169 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
18.08.2010 or on 19.08.2010 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