High Court Kerala High Court

Deepak vs State Of Kerala on 2 April, 2009

Kerala High Court
Deepak vs State Of Kerala on 2 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1659 of 2009()


1. DEEPAK, AGED 27 YEARS,
                      ...  Petitioner
2. RAJESH KUMAR, AGED 30 YEARS,
3. ANEESH, AGED 29 YEARS,

                        Vs



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

                For Petitioner  :SRI.  K.SHAJ

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :02/04/2009

 O R D E R
                         V. RAMKUMAR, J.
                .........................................
                       B.A. No.1659 of 2009
               ..........................................
                         Dated: 2.04.2009
                                ORDER

Petitioners, who are accused Nos.1 to 3 in Crime No.305 of

2009 of Adoor Police Station for offences punishable under

Sections 452, 294(b), 324 & 427 read with 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 any day between 8.04.2009

and 13.04.2009 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 application for regular bail

preferably on the same date on which it is filed.

This petition is disposed of as above.

Dated this the 2nd day of April, 2009.

V.RAMKUMAR, JUDGE

sj