High Court Kerala High Court

Jainis vs State Of Kerala on 16 November, 2010

Kerala High Court
Jainis vs State Of Kerala on 16 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7190 of 2010()


1. JAINIS, S/O.JAMES, AGED 31,
                      ...  Petitioner
2. JAMES, S/O.MATHEW, AGED 57 YEARS,

                        Vs



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

2. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.V.CHITAMBARESH (SR.)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :16/11/2010

 O R D E R
                              V. RAMKUMAR, J.
                    .........................................
                           B.A. No.7190 of 2010
                    ..........................................
              Dated this the 16th day of November, 2010
                                     ORDER

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

No. 477 of 2010 of Erumeli Police Station for offences punishable under

Section 3 r/w Section 25(1)(a) of the Arms Act, 1959 and Section 5 of the

Explosive Substances Act, 1908, 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 29.11.2010 or on 30.11.2010 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.

This petition is disposed of as above.

Dated this the 16th day of November, 2010.

V.RAMKUMAR, JUDGE.

Rv