High Court Kerala High Court

Ajeeba M.Sahib vs State Of Kerala Through The Circle on 23 May, 2008

Kerala High Court
Ajeeba M.Sahib vs State Of Kerala Through The Circle on 23 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1973 of 2008(M)


1. AJEEBA M.SAHIB, AGED 37 YEARS,
                      ...  Petitioner
2. ABDUL KHADIR, S/O.ALIPILLA RAWTHER,

                        Vs



1. STATE OF KERALA THROUGH THE CIRCLE
                       ...       Respondent

                For Petitioner  :SRI.ANCHAL C.VIJAYAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :23/05/2008

 O R D E R
                           V. RAMKUMAR, J.
                           -----------------------------------
                      Bail Application No.1973 of 2008
                           ----------------------------------
                    Dated this the 23rd day of May 2008

                                     O R D E R

Petitioners who are accused Nos.1 and 2 in Crime No.849/2007 of

Pathanamthitta Police Station for an offence punishable under Secs.420

and 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 any day between 28.5.2008 and 30.5.2008 for the

purpose of interrogation and recovery of incriminating material, if any.

The petitioners shall thereafter be produced on the same day before the

Magistrate who 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

css/