High Court Kerala High Court

Rafeeque vs The Sub Inspector Of Police on 22 October, 2010

Kerala High Court
Rafeeque vs The Sub Inspector Of Police on 22 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6486 of 2010()


1. RAFEEQUE, AGED 20 YEARS
                      ...  Petitioner
2. SHEREEF, AGED 22 YEARS

                        Vs



1. THE SUB INSPECTOR OF POLICE
                       ...       Respondent

2. STATE  REP BY PUBLIC PROSECUTOR

                For Petitioner  :SRI.CIBI THOMAS

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :22/10/2010

 O R D E R
                         V. RAMKUMAR, J.
                     ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~
                    B.A. No. 6486 OF 2010
               ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~
              Dated: 22nd day of October, 2010

                              ORDER

The petitioners, who are accused Nos. 1 and 2 in Crime

No.11/2010 of Manjeshwar Police Station for offences punishable

under Sections 143, 147, 148, 341, 323, 324, 365 and 308 read

with 149 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

8.11.2010 or on 9.11.2010 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.

V.RAMKUMAR, JUDGE

dmb