High Court Kerala High Court

Satheesan vs State Of Kerala on 1 November, 2010

Kerala High Court
Satheesan vs State Of Kerala on 1 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6824 of 2010()


1. SATHEESAN, AGED 46 YEARS, S/O. VASU,
                      ...  Petitioner
2. JANAKI, AGED 67, W/O. VASU,
3. LATHA, AGED 45, D/O. VASU,
4. BEENA, AGED 40, D/O.VASU, W/O.
5. SINDHU, AGED 35, D/O.VASU, W/O.
6. UNNIKRISHNAN, HUSBAND OF BEENA,
7. JAYAPRAKASH, HUSBAND OF SINDHU,

                        Vs



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

                For Petitioner  :SRI.N.N.ARUN BECHU

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :01/11/2010

 O R D E R
                     V.RAMKUMAR, J.
          ----------------------------------------------
           Bail Application No.6824 of 2010
         ------------------------------------------------
       Dated this the 1st day of November, 2010

                            ORDER

The petitioners, who are accused Nos.1 to 7 in Crime

No.544 of 2010 of Pazhayannur Police Station for an

offence punishable under Section 420 read with Section

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 11/11/2010

or on 12/11/2010 for the purpose of interrogation and

recovery of incriminating material, if any. The petitioners

shall thereafter be produced before the Magistrate who

Bail Appln.No.6824/2010
: 2 :

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

skj