High Court Kerala High Court

Yunoos vs State Of Kerala on 5 August, 2010

Kerala High Court
Yunoos vs State Of Kerala on 5 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3526 of 2010()


1. YUNOOS, S/O.AMMAD, AGED 20 YEARS,
                      ...  Petitioner
2. JALEEL, S/O.AMMAD, AGED 20 YEARS,
3. SAMEER, S/O.MOIDEEN, AGED 21 YEARS,
4. MUJEEB, S/O.BEERAN, AGED 20 YEARS,

                        Vs



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

                For Petitioner  :SRI.MANSOOR.B.H.

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :05/08/2010

 O R D E R
                            V. RAMKUMAR, J.
                      ..................................
                         B.A. No. 3526 of 2010
                     ....................................
                   Dated: 5th day of August, 2010

                                   ORDER

Petitioners, who are the accused in Crime No. 63 of 2010
.

of Koorachund Police Station for offences punishable under Sections
143, 144, 145, 147, 148, 383, 427, 353, 308 and 294 (b) read with
Sec. 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 16-8-2010 or 17-08-

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.

Sd/-V.RAMKUMAR, JUDGE

/true copy/

P.S. to Judge