High Court Kerala High Court

Sakaria vs State Of Kerala on 5 May, 2009

Kerala High Court
Sakaria vs State Of Kerala on 5 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2353 of 2009()


1. SAKARIA, T.A., SON OF ABDULLA,
                      ...  Petitioner
2. RIYAS, SON OF ABDUL RAHIMAN,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.M.RAMESH CHANDER

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :05/05/2009

 O R D E R
                         C.T.RAVIKUMAR, J.
                   -------------------------------------------
                 B.A.Nos.2338, 2345, 2353 &
                          2354 of 2009
                  ------------------------------------------
               Dated, this the 5th    day of May, 2009

                              ORDER

Petitioners who are accused in Crime Nos.501 of

2008, 5 of 2009, 1 of 2009 and 18 of 2009 respectively of the

Bekkal Police Station, Kasaragod, for offences punishable under

Sections 406 and 420 of the Indian Penal Code have filed these

applications for anticipatory bail.

2. The learned Public Prosecutor opposed the

applications contending that earlier they have been given an

order permitting them to surrender before the investigating

officer as evidenced by Annexure II. However, the counsel for

the petitioners prays that they may be given time to surrender

before the investigating officer. In a case of this nature there

cannot be any question of granting anticipatory bail. However,

I am inclined to permit the petitioners to surrender before the

investigating officer for the purpose of interrogation and to

move application for bail for consideration by the Magistrate

having jurisdiction especially in the light of Annexure II order.

3. Petitioners shall surrender before the

B.A.No.2338 of 2009, etc.
2

investigating officer on any day between 11.5.2009 and

14.5.2009 for the purpose of interrogation and recovery of

incriminating materials, if any. In the event of such surrender,

the petitioners shall be produced on the same day before the

Magistrate who shall consider and dispose of their applications

if filed, for regular bail preferably on the same day itself on

which it is moved.

These petitions are disposed of as above.

C.T.RAVIKUMAR, JUDGE
vns