High Court Kerala High Court

Jijeesh vs State Of Kerala on 18 October, 2010

Kerala High Court
Jijeesh vs State Of Kerala on 18 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6475 of 2010()


1. JIJEESH, S/O.ARJUNAN,
                      ...  Petitioner
2. JINEESH, S/O.ARJUNAN,
3. SUJITH, S/O.GOPALAN,
4. RANJITH, S/O.GOPALAN,

                        Vs



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

                For Petitioner  :SRI.LALJI P.THOMAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :18/10/2010

 O R D E R
                        V.RAMKUMAR, J.
             ----------------------------------------------
             Bail Application No.6475 of 2010
            ------------------------------------------------
         Dated this the 18th day of October, 2010

                               ORDER

The petitioners, who are accused Nos.1 to 4 in Crime

No.827 of 2010 of Sulthan Bathery Police Station for offences

punishable under Sections 143, 147, 148, 452, 323, 324, 427,

506(ii) & 380 read with Section 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 1/11/2010 or on 2/11/2010 for the

purpose of interrogation and recovery of incriminating

material, if any. The petitioners shall thereafter be produced

Bail Appln.No.6475/2010
: 2 :

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
skj