IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7212 of 2009()
1. KURUVILA KURIAN,
... Petitioner
2. MATHEW P.KURIAN,
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. SUB INSPECTOR OF POLICE, MANNAR.
For Petitioner :SRI.GEORGE VARGHESE(PERUMPALLIKUTTIYIL)
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :25/03/2010
O R D E R
V. RAMKUMAR, J.
-----------------------------------
Bail Application No. 7212 of 2009
----------------------------------
Dated this the 25th day of March, 2010.
O R D E R
Petitioners who are accused Nos. 1 and 2 in Crime No.491 of
2009 of Mannar Police Station for offences punishable under Sections
323 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 07-04-2010 or 08-
04-2010 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
applications for regular bail preferably on the same date on which it is
filed.
This petition is disposed of as above.
Dated this the 25th day of March, 2010.
V.RAMKUMAR, JUDGE.
rv