IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6135 of 2009()
1. SHAFEEK, AGED 25 YEARS, S/O.LATHEEF,
... Petitioner
2. NOUFAL, AGED 21 YEARS, S/O.LATHEEF,
3. JAFER, AGED 18 YEARS, S/O.LATHEEF,
4. FEROZ, AGED 17 YEARS, S/O.LATHEEF,
Vs
1. STATE OF KERALA,
... Respondent
2. THE SUB-INSPECTOR OF POLICE,
For Petitioner :SRI.B.HARISH KUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :23/03/2010
O R D E R
V. RAMKUMAR, J.
-----------------------------------
Bail Application No. 6135 of 2009
----------------------------------
Dated this the 23rd day of March, 2010.
O R D E R
Petitioners who are accused Nos. 1 to 4 in Crime No. 223 of
2009 of Neyyar Dam Police Station for offences punishable under
Sections 341, 323, 324 and 326 r/w 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 26.03.2010 or
27.03.2010 for the purpose of interrogation and recovery of
incriminating material, if any. The petitioners shall thereafter be
produced on the same day before the Magistrate who shall consider
and dispose of their applications for regular bail preferably on the
same date on which it is filed.
This petition is disposed of as above.
Dated this the 23rd day of March, 2010.
V.RAMKUMAR, JUDGE.
rv