High Court Kerala High Court

Sabeer vs State Of Kerala on 2 November, 2010

Kerala High Court
Sabeer vs State Of Kerala on 2 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6924 of 2010()


1. SABEER, AGED 37 YEARS, S/O.SHOUKATH,
                      ...  Petitioner
2. SHAFI, AGED 39, S/O.SULAIMANKUNJU,
3. JAYACHANDRAN, AGED 41,

                        Vs



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

                For Petitioner  :SRI.NAGARAJ NARAYANAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :02/11/2010

 O R D E R
                     V.RAMKUMAR, J.
          ----------------------------------------------
           Bail Application No.6924 of 2010
         ------------------------------------------------
      Dated this the 2nd day of November, 2010

                            ORDER

The petitioners, who are accused Nos.2 to 4 in Crime

No.1284 of 2010 of Eravipuram Police Station for

offences punishable under Sections 143, 147, 148, 447,

324 & 326 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 15/11/2010

or on 16/11/2010 for the purpose of interrogation and

recovery of incriminating material, if any. The petitioners

Bail Appln.No.6924/2010
: 2 :

shall thereafter be produced 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