IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4015 of 2010()
1. JILU, AGED 22 YEARS,
... Petitioner
2. SHIKKUDAS, AGED 20 YEARS,
3. SHYJIN, AGED 20 YEARS,
4. SJIN, AGED 20 YEARS,
Vs
1. STATE OF KERALA REP. BY
... Respondent
For Petitioner :SRI.SURIN GEORGE IPE
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :06/08/2010
O R D E R
V. RAMKUMAR, J.
..................................
B.A. No. 4015 of 2010
....................................
Dated: 6th day of August, 2010
ORDER
Petitioners, who are the accused in Crime No. 432 of 2010 of
.
Kottayam East Police Station for offences punishable under Sections
341, 324 and 326 read with Sec. 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 18-8-2010 or 19-08-
2010 for the purpose of interrogation and recovery of incriminating
material, if any. The petitioners shall thereafter appear 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 5th day of August, 2010.
V.RAMKUMAR, JUDGE